IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 2852 of 2004
--------------------------------------------------------------
TRISTAR REMEDIES PVT.LTD.
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
MR BP GUPTA for the Petitioner.
Ms. Harsha Devani, ASSTT. GOVERNMENT PLEADER
for Respondent No. 1-2
Mr. S.I.Nanavati, Sr. Advocate with Mr. Amit
Dhingra and Mr. D.G.Shukla for M/S. NANAVATI
NANAVATI for Respondent No. 3
--------------------------------------------------------------
CORAM : HON'BLE MR.JUSTICE J.N.BHATT
and
HON'BLE MR.JUSTICE D.N.PATEL
Date of Order: 19/03/2004
ORAL ORDER
(Per : HON’BLE MR.JUSTICE J.N.BHATT)
Affidavit-in-reply on behalf of the
respondent no. 3 is filed which is taken on record. The
learned Senior advocate Mr.S.I.Nanavati with advocate Mr.
Amit Dhingra is present. The learned Assistant
Government Pleader Ms. Harsha Devani is also present.
The learned advocate Mr. Gupta for the petitioner seeks
adjournment on the ground that copy of the
affidavit-in-reply is given only yesterday. Earlier the
matter was fixed today in view of the urgent request made
by the learned counsel appearing for learned advocate Mr.
Gupta. However, in the larger interest of justice, the
matter is adjourned and directed to be notified for
further hearing on 26th March, 2004.
(J.N.Bhatt,J)
(D.N.Patel,J)
***darji