Gujarat High Court
Claris vs Union on 15 September, 2008
Gujarat High Court Case Information System
Print
SCA/1145920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11459 of 2008
============================================
CLARIS
LIFESCIENCES LIMITED - Petitioner(s)
Versus
UNION
OF INDIA & 1 - Respondent(s)
============================================
Appearance
:
MR P A MEHD
for Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 15/09/2008
ORAL
ORDER
Heard
Shri S.N.Soparkar, learned senior counsel with Mr. P.A.Mehd, learned
advocate appearing for the petitioner.
Considering
the facts and circumstances of the case and submissions made by
learned senior counsel for the petitioner, Notice returnable on 8th
October, 2008.
Meanwhile,
ad-interim relief in terms of para 10(D).
Direct
service is permitted.
[ANANT
S. DAVE, J.]
//smita//
Top