Gujarat High Court High Court

Parth vs Pfizer on 2 December, 2010

Gujarat High Court
Parth vs Pfizer on 2 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14239/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14239 of 2010
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 429 of 2010
 

With


 

CRIMINAL
MISC.APPLICATION No. 14238 of 2010
 

In
SPECIAL CRIMINAL APPLICATION No. 343 of 2010
 

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

PARTH
PARENTERAL PRIVATE LIMITED - THRO' SHAILESH RAMPRASAD - Applicant(s)
 

Versus
 

PFIZER
PHARMACEUTICAL (INDIA) PVT LTD THROUGH YASH GOYAL & 2 -
Respondent(s)
 

========================================= 
Appearance
: 
MR MIHIR
THAKORE with MR BB NAIK for M/S TRIVEDI & GUPTA
for Applicant(s) : 1, 
MR
SUDHIRCHANDRA with MR SV RAJU with MR SHALIN N MEHTA for
Respondent(s) :1 -2. 
MR KP RAVAL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 3, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 02/12/2010 

 

COMMON
ORAL ORDER

1. Heard
Shri Mihir Thakore, learned Senior Advocate with Shri Bharat B. Naik,
learned Senior Advocate appearing on behalf of the respective
applicants and Shri Sudhirchandra, learned Senior Advocate with Shri
S.V. Raju, learned Senior Advocate with Shri Shalin Mehta, learned
advocate appearing on behalf of the private respondents –
original petitioners. In the facts and circumstances of the case and
with the consent of learned counsels appearing for respective parties
and considering the fact that as such main petitions were already
fixed for final hearing in the month of April 2010 and for one reason
or the other, the same could not be taken up for final hearing and
considering the fact that investigation has been stayed, main
petitions being Special Criminal Application Nos.429/2010 and
343/2010 are ordered to be listed for final hearing on 14th
December 2010 on separate board, to be taken up at 2.30 p.m..

2. In
the meantime, pleadings may be completed by the learned counsels
appearing for respective parties and if possible, learned counsels
appearing for respective parties may keep the written
submissions/arguments ready so as to save the time of the Court as
well as their time also.

3. In
view of the above, learned counsels appearing for respective
applicants does not press the present applications. Accordingly,
with above direction, both these applications are dismissed as not
pressed.

(M.R.

Shah, J.)

*menon

   

Top