Gujarat High Court High Court

Biotech vs State on 22 July, 2010

Gujarat High Court
Biotech vs State on 22 July, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7973/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7973 of 2010
 

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


 

BIOTECH
INTERNATIONAL PVT LTD & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH PRINCIPAL SECRETARY & & 2 - Respondent(s)
 

=============================================================
 
Appearance : 
NANAVATI
ASSOCIATES for
Petitioner(s) : 1 - 2. 
MR PK JANI, GP for Respondent(s) : 1, 
DS
AFF.NOT FILED (N) for Respondent(s) : 1 - 2. 
NOTICE SERVED BY DS
for Respondent(s) : 3, 
MR AB MUNSHI for Respondent(s) :
3, 
=============================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 22/07/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Since
the petition was partly argued by learned counsel on both sides and
it is proposed to hear and dispose the petition finally, at the
earliest, it is admitted today and learned counsel for the
respondents have waived service. By way of ad interim relief, it is
directed that the respondents shall not act upon the letter of
acceptance, which is now stated to have been issued on 7.7.2010 and
respondent No.3 shall not supply any kind of larvicide pursuant to
that letter of acceptance in the meantime. The hearing shall be
continued on August 2, 2010,
as jointly requested by learned counsel on both sides.

(D.H.WAGHELA, J.)

(BANKIM.N.MEHTA, J.)

shekhar/-

   

Top