Gujarat High Court High Court

Cadila vs Deputy on 27 April, 2011

Gujarat High Court
Cadila vs Deputy on 27 April, 2011
Author: Harsha Devani,&Nbsp;Mr.Justice R.M.Chhaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9980/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9980 of 2001
 

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


 

CADILA
HEALTHCARE LTD. & 1 - Petitioner(s)
 

Versus
 

DEPUTY
COMMISSIONER OF SALES TAX DIV.2 & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MRS
SWATI SOPARKAR for
Petitioners 
GOVERNMENT PLEADER for Respondent(s) : 1 -
5. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 27/04/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

Ms.Bhoomi
Thakore, learned advocate states that earlier Mr.P.K.Soni, learned
advocate was appearing in the matter and that, Mrs.Swati Soparkar,
learned advocate now appears on behalf of the petitioners. However,
the case papers are not yet made available to her, hence, she prays
for time.

In
the circumstances, the matter is adjourned to 11th May
2011.

[HARSHA
DEVANI, J.]

[R.M.CHHAYA,
J.]

parmar*

   

Top