Gujarat High Court High Court

Claris vs Union on 15 September, 2008

Gujarat High Court
Claris vs Union on 15 September, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1145920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11459 of 2008
 

 
 
============================================
 

CLARIS
LIFESCIENCES LIMITED - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 1 - Respondent(s)
 

============================================ 
Appearance
: 
MR P A MEHD
for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 15/09/2008 

 

 
 
ORAL
ORDER

Heard
Shri S.N.Soparkar, learned senior counsel with Mr. P.A.Mehd, learned
advocate appearing for the petitioner.

Considering
the facts and circumstances of the case and submissions made by
learned senior counsel for the petitioner, Notice returnable on 8th
October, 2008.

Meanwhile,
ad-interim relief in terms of para 10(D).

Direct
service is permitted.

[ANANT
S. DAVE, J.]

//smita//

   

Top