Gujarat High Court
Cadila vs Union on 6 April, 2010
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 :
SINGHI
& CO for
Appellant(s) : 1 - 2.
MR PS CHAMPANERI for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 06/04/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Appeal
is admitted to hearing. Mr.Champeneri accepts notice on behalf of
the respondent. Post the matter for hearing on 21st June
2010. In the meantime, the appellant is directed to deposit a sum
of Rs.35 lacs (Rupees thirty five lacs) with the respondent within
fifteen days, which shall be subject to the decision of the case.
(S.J.Mukhopadhaya,
C.J.)
(Akil
Kureshi, J.)
(vjn)
Top