Gujarat High Court Case Information System
Print
LPA/920/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 9 of 2003
In
SPECIAL
CIVIL APPLICATION No. 10698 of 2002
=========================================================
P
I INDUSTRIES LIMITED - Appellant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
==============================================================
Appearance :
MR
PARITOSH CALLA FOR NANAVATI ASSOCIATES for Appellant(s) : 1,
None
for Respondent(s) : 1 - 2.
MR TR MISHRA for Respondent(s) : 3,
MR
HARSHAD J SHAH for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 23/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
Learned
Advocate for the Appellant has given a copy of proposal for
settlement to the learned Advocate for respondent No.3. Let
respondent No.3 consider the proposal and place his response on
record. Considering the fact that the Appeal is coming up for
admission since 2003 and interim relief granted by the learned
Single Judge while passing the impugned order dated 26.12.2002 has
been extended from time to time, the Appeal is admitted and
interim relief to continue till further orders. The Appeal be listed
for final hearing in the month of December, 2008.
Sd/-
Sd/-
(D.A.Mehta,
J.) (Smt. Abhilasha Kumari, J.)
M.M.BHATT
Top