Gujarat High Court
Claris vs The on 22 March, 2011
Gujarat High Court Case Information System
Print
SCA/4026/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4026 of 2008
==========================================
CLARIS
LIFESCIENCE LIMITED - Petitioner(s)
Versus
THE
STATE OF GUJARAT & 1 - Respondent(s)
==========================================
Appearance :
MR.SOPARKAR,
LD.SENIOR COUNSEL FOR MR. AMAR N BHATT for
Petitioner,
None
for Respondent(s) : 1 - 2.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 31/03/2008
ORAL
ORDER
Heard
Mr.Soparkar, learned Senior Counsel for Mr.Amar N Bhatt, learned
Advocate for the petitioner.
Notice
returnable on 09/04/2008. Ms.Pandit, learned A.G.P., waives service
of notice on behalf of respondent No.1. D.S. qua respondent No.2.
On
the returnable date, respondent No.2 shall be ready by going through
one order passed in Special Criminal Application No.342 of 2007 dated
28/12/2007, which is a by party order.
(C.K.BUCH,
J.)
sompura
Top