Gujarat High Court High Court

Ultra vs Union on 29 July, 2008

Gujarat High Court
Ultra vs Union on 29 July, 2008
Bench: Mohit S. D.H.Waghela, D.H.Waghela
  
	 
	 
	 
	 
	 
	

 
 


	 

LPA/745/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 745 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 25066 of 2006
 

with
 

CIVIL
APPLICATION No. 8675 of
2008 
 
=========================================


 

ULTRA
TECH CEMENT LTD. - Appellant(s)
 

Versus
 

UNION
OF INDIA & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
TUSHAR MEHTA for Appellant(s) : 1, 
None for Respondent(s) : 1 -
4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

					Date
: 29/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Mr.

Tushar Mehta, learned counsel for the appellant submits that the
assertion made by respondent No.3 in his affidavit-in-reply filed on
behalf of the Commissioner of Geology and Mining, in paragraph
13(iii)(b) that ýSRespondent is of the view that this provision
[cost of production may be
considered to represent the pits’ mouth value of the mineral] has now
been withdrawn and Government is free to compare prices obtained
through various methods in order to arrive at a lower but just and
fair royalty rateýý is without any basis.

Notice
returnable on 6.8.2008.

Direct
service is permitted on respondents Nos. 2 to 4. Respondent No.1
shall be served through Speed Post Acknowledgment Due and also by
serving an advance copy on the learned Additional Solicitor General.

(M.S. Shah,
Actg. C.J.)

(D.H. Waghela,
J.)

*/Mohandas