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