Gujarat High Court Case Information System
Print
SCA/611/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 611 of 2010
With
SPECIAL
CIVIL APPLICATION No. 16909 of 2010
With
CIVIL
APPLICATION No. 2994 of 2011
In
SPECIAL
CIVIL APPLICATION No. 16909 of 2010
=======================================================
VARRSANA
ISPAT LTD MANUFACTURING FACILITY AT & 1 - Petitioners
Versus
STATE
OF GUJARAT
THRO.
PRINCIPAL SECRETARY, & 1 - Respondent(s)
=======================================================
Appearance :
MR
GAURAV S MATHUR for Petitioner(s) : 1 - 2.
GOVERNMENT PLEADER for
Respondent(s) : 1 - 2.
NOTICE SERVED BY DS for Respondent(s) : 1 -
2.
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 18/04/2011
ORAL
ORDER
Learned
AGP Mr.Raval has requested for time. Mr.Mathur, learned advocate for
the petitioner has submitted that though the petitioner has been
requesting for interim relief, the hearing of the petition is being
adjourned since last three occasions, at the requests of the
respondents. Despite such being position, the respondents are also
proceeding with their demand for the payment of electricity duty and
the petitioner is being asked to make payment because any interim
order has not been passed. Learned AGP has submitted that appropriate
instructions have been conveyed to the concerned officer. In view of
the request made by the learned AGP, S.O. to 29.04.2011
(K.M.
THAKER, J.)
/patil
Top