Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/s. APJ Laboratories Pvt. Ltd. Vs. Union of India and Ors. [SEPTEMBER 14, 2016]
2016 Latest Caselaw 652 SC

Citation : 2016 Latest Caselaw 652 SC
Judgement Date : Sep/2016

    

M/s. APJ Laboratories Pvt. Ltd. Vs. Union of India and Ors.

[Writ Petition (C) No. 595 of 2016]

KURIAN,J.

1. When this Writ Petition came up for admission on 29.07.2016, this court passed the following order: "Issue notice. In the meantime, there shall be stay of further proceedings for auction of the property taken from the petitioner on a condition that the petitioner shall deposit 75% of the dues as on 31.03.2016 in two installments. The first installment of 50% of the dues shall be remitted within six weeks from today and the balance 25% shall be remitted within another six weeks. Post after six weeks, so as to see whether the first installment is remitted or not. It is made clear that in case the first installment is not remitted within six weeks from today, as ordered, the writ petition shall stand dismissed without further reference to the Court."

2. Today we are informed that the petitioner could not however, comply with the conditions in the above order. Therefore, in terms of the said order writ petition is dismissed.

3. However, we make it clear that dismissal of the writ petition shall not stand in the way of the petitioner, availing one time settlement, if available, with the bank.

...................J. [KURIAN JOSEPH]

...................J. [ROHINTON FALI NARIMAN]

NEW DELHI;

SEPTEMBER 14, 2016

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter