Gujarat High Court Case Information System
Print
SCA/2082/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2082 of 2009
=================================================
INTAS
PHARMACEUTICAL LIMITED - Petitioner
Versus
GUJARAT
MAZDOOR SABHA & 4 - Respondents
=================================================
Appearance :
M/S
TRIVEDI & GUPTA for Petitioner:
MR MUKUL SINHA for Respondent
: 1,
NOTICE SERVED BY DS for Respondents : 2 - 5.
MR DIPAK R
DAVE for Respondent : 2,
MR DC DAVE for Respondent : 3,
MR RD
DAVE for Respondent :
4,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 26/02/2010
ORAL
ORDER
This
matter is heard time & again at length and since yesterday this
matter is heard on the question of interim relief. Shri Sinha is
advancing his submissions, but as he has some personal inconvenience
in continuing the submission after the lunch break, he submits that
the matter be adjourned and same be treated as part-heard.
Mr.
Trivedi also submitted that as the Court has invested sufficient
time, this matter be treated as part-heard.
This
Court is of the view that the counsels be given liberty to make an
appropriate request to the Honourable The Chief Justice and obtain
appropriate order for placement of the matter. The office may act
accordingly. Adjourned to 12/3/2010.
/vgn
[ S.R.
BRAHMBHATT, J ]
Top