Gujarat High Court High Court

Saurashtra vs Chhaya on 3 May, 2010

Gujarat High Court
Saurashtra vs Chhaya on 3 May, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4361/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4361 of 2010
 

 
=====================================
 

SAURASHTRA
CHEMICALS LTD ERSTWHILE VXL INDIA LTD - Petitioner(s)
 

Versus
 

CHHAYA
NAGARPALIKA & 2 - Respondent(s)
 

===================================== 
Appearance
: 
MR KS NANAVATI, SENIOR ADVOCATE for NANAVATI
ASSOCIATES for Petitioner(s) : 1, 
MR ND NANAVATY, SENIOR ADVOCATE
for NANAVATY ADVOCATES for Respondent(s) : 1, 
None for
Respondent(s) : 2 - 3. 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 03/05/2010 

 

 
ORAL
ORDER

1.0 The
learned advocate Mr. Meena tenders an affidavit. The learned senior
advocate Mr. Nanavati for the petitioner – company files an
affidavit.

2.0 Heard
learned senior advocate Mr. KS Nanavati for the petitioner
company and learned senior advocate Mr. ND Nanavaty for the Chhya
Nagarpalika.

3.0 Subject
to the further orders, which may be passed by this Court about the
tax liability of the petitioner company, the amount deposited by
the petitioner company is permitted to be withdrawn by the
respondent Nagarpalika. The Registry is directed to issue an
A/c. Payee cheque in the name of ‘Chhaya Nagarpalika, C/o. Chief
Officer’ on or before 7th May 2010.

3.1 The
matter is adjourned to 10th May 2010.
The petitioner company to produce the application, which may be
filed by it for permission from the Environment Department of Central
Government as contemplated in the order passed in 1998.

[
Ravi R. Tripathi, J. ]

hiren

   

Top