Gujarat High Court High Court

Cadila vs Union on 13 January, 2010

Gujarat High Court
Cadila vs Union on 13 January, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2175/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2175 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 7724 of 1990
 

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


 

CADILA
LABORATORIES LTD & 1 - Appellant(s)
 

Versus
 

UNION
OF INDIA - Respondent(s)
 

=============================================
 
Appearance : 
MR
MIHIR THAKORE Sr. Adv. with MR SANDIP SINGHI for SINGHI
& CO for Appellant(s) : 1 - 2. 
MR PS CHAMPANERI ASGI for
Respondent(s) : 1, 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 13/01/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Mr.

P.S. Champaneri, learned Assistant Solicitor General of India,
accepts notice for respondent Union of India. Notice waived.

Learned
counsel for the parties will state whether remedy of review is
available against the order in question.

Appeal
may be disposed of on the next date.

Post
the matter on 4th February, 2010.

[S.J.MUKHOPADHAYA,
C.J.]

[ANANT
S. DAVE, J.]

*pvv

   

Top