Gujarat High Court Case Information System
Print
SCA/4704/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4704 of 2007
=====================================================
ULTRA
TECH CEMENT LTD. - Petitioner(s)
Versus
STATE
OF GUJARAT THR' CHIEF SECRETARY & 2 - Respondent(s)
=====================================================
Appearance :
Mr.M.J.Thakore,
learned senior advocate, for SINGHI & CO
for Petitioner(s) : 1,
Mr.Sunit S.Shah,learned Government Pleader
for respondents
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.M.PANCHAL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 07/03/2007
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.M.PANCHAL)
Rule.
This Court has heard Mr.M.J.Thakore, learned senior advocate for
Singhi and Co. for the petitioner and Mr.S.S.Shah,learned Government
Pleader for the respondents regarding the interim relief claimed by
the petitioner in the instant petition. On the facts and in the
circumstances of the case, interim relief restraining the respondents
from taking any action for coercive recovery against the petitioner
in respect of the vehicles mentioned in the statement which is on
page 27 of the compilation is granted on condition that the
petitioner deposits a sum of Rs.79,76,148/ with the respondent No.2
towards past arrears of taxes and penalty on or before March 12,2007
and goes on paying the regular amount of taxes in accordance with
law, subject to the right of the petitioner to apply to the competent
authority for benefit of non use of the vehicles in question on road.
Direct service is permitted.
To
be heard with Special Civil Application No.20802 of 2005 and other
cognate matters.
(J.M.Panchal,J)
(Smt.Abhilasha
Kumari,J)
arg
Top