SCA/8009/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8009 of 2008 ========================================================= CADILA HEALTHCARE LTD - Petitioner(s) Versus WALLACE PHARMACEUTICALS PVT LTD & 1 - Respondent(s) ========================================================= Appearance : SINGHI & CO for Petitioner(s) : 1, None for Respondent(s) : 1 - 2. ========================================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 07/07/2008 ORAL ORDER
The
petitioner has moved this Note for speaking to minutes for correction
in the order dated 6.6.2008 wherein, while reproducing the prayer
clause 22(a) instead of the word ýSMEXTýý, due to error, the word
‘OMCID’ is typed and in the same prayer clause, instead of the word
ýSMEXATEýý, the word ýSOCIDýý is typed. The petitioner wants
the said word ‘OMCID’ corrected and replaced by the word ýSMEXTýý
and also the word ýSOCIDýý corrected and replaced by the word
ýSMEXATEýý. The request is granted. The word ‘OMCID’ in 5th
line of the second para, i.e., reproduction of Para 22(a) of the
interim relief application be corrected so as to read ýSMEXTýý
instead of ‘OMCID’, and the word ýSOCIDýý in 7th line of
the said para be also corrected so as to read ýSMEXATEýý. The
note for speaking to minutes is disposed of.
[
K.M. Thaker, J. ]
rmr.