Gujarat High Court
Kilpest vs State on 29 July, 2008
Gujarat High Court Case Information System
Print
SCA/9755/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9755 of 2008
=========================================================
KILPEST
INDIA LIMITED - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 29/07/2008
ORAL
ORDER
Rule.
Considering
the facts and circumstances, the interim relief cannot be granted,
and if granted it would result into allowing the petition at the
admission stage. Further, irreversible situation may arise, if such
interim relief is granted.
Hence,
interim relief is refused.
(JAYANT PATEL, J.)
Suresh*
Top