Gujarat High Court
Baroda vs Astra on 24 September, 2008
Gujarat High Court Case Information System
Print
SCA/17131/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 17131 of 2007
============================================
BARODA
PHARAM PVT LTD. - Petitioner(s)
Versus
ASTRA
LIMITED 15,STANHOPE GATE,LONDON WIY & 1 - Respondent(s)
============================================
Appearance
:
DR RAJESH H
ACHARYA for Petitioner(s) : 1,
NOTICE NOT RECD
BACK for Respondent(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s)
: 1,
MR MANAV A MEHTA for Respondent(s) :
2,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/09/2008
ORAL
ORDER
Leave
to amend cause title.
Issue
fresh notice to Astra Zeneca Limited i.e. respondent No.1 returnable
on 5th November, 2008.
[ANANT
S. DAVE, J.]
//smita//
Top