Gujarat High Court
Cadila vs Union on 13 January, 2010
Gujarat High Court Case Information System
Print
LPA/2175/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2175 of 2009
In
SPECIAL
CIVIL APPLICATION No. 7724 of 1990
=============================================
CADILA
LABORATORIES LTD & 1 - Appellant(s)
Versus
UNION
OF INDIA - Respondent(s)
=============================================
Appearance :
MR
MIHIR THAKORE Sr. Adv. with MR SANDIP SINGHI for SINGHI
& CO for Appellant(s) : 1 - 2.
MR PS CHAMPANERI ASGI for
Respondent(s) : 1,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 13/01/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Mr.
P.S. Champaneri, learned Assistant Solicitor General of India,
accepts notice for respondent Union of India. Notice waived.
Learned
counsel for the parties will state whether remedy of review is
available against the order in question.
Appeal
may be disposed of on the next date.
Post
the matter on 4th February, 2010.
[S.J.MUKHOPADHAYA,
C.J.]
[ANANT
S. DAVE, J.]
*pvv
Top