Gujarat High Court High Court

Unimark vs Gujarat on 16 March, 2011

Gujarat High Court
Unimark vs Gujarat on 16 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/57/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

LETTERS
PATENT APPEAL No. 57 of 2011
 

In


 

CIVIL
APPLICATION No. 13513 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 20962 of 2006
 

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

UNIMARK
REMEDIES LIMITED - Appellant(s)
 

Versus
 

GUJARAT
INDUSTRIAL INVESTMENT CORPORATION LTD & 5 - Respondent(s)
 

======================================
 
Appearance : 
MR
ZUBIN F BHARDA for Appellant(s) : 1, 
None for Respondent(s) : 1 -
6. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 16/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Notice
on respondents.

Regular
service and direct service both are permitted. Appeal may be
disposed at the stage of admission.

Post
the matter on 19th
April 2011.

No
interim order is passed for the present.

Civil
Application stands disposed of.

[S.J.

MUKHOPADHAYA, C.J.]

[ANANT
S. DAVE, J.]

[SWAMY]

   

Top