Gujarat High Court High Court

Claris vs The on 22 March, 2011

Gujarat High Court
Claris vs The on 22 March, 2011
Author: C.K.Buch,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/4026/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4026 of 2008
 

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


 

CLARIS
LIFESCIENCE LIMITED - Petitioner(s)
 

Versus
 

THE
STATE OF GUJARAT & 1 - Respondent(s)
 

==========================================
Appearance : 
MR.SOPARKAR,
LD.SENIOR COUNSEL FOR MR. AMAR N BHATT for
Petitioner, 
None
for Respondent(s) : 1 - 2. 
==========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	

 

 
 


 

Date
: 31/03/2008 

 

 
 
ORAL
ORDER

Heard
Mr.Soparkar, learned Senior Counsel for Mr.Amar N Bhatt, learned
Advocate for the petitioner.

Notice
returnable on 09/04/2008. Ms.Pandit, learned A.G.P., waives service
of notice on behalf of respondent No.1. D.S. qua respondent No.2.

On
the returnable date, respondent No.2 shall be ready by going through
one order passed in Special Criminal Application No.342 of 2007 dated
28/12/2007, which is a by party order.

(C.K.BUCH,
J.)

sompura

   

Top