Gujarat High Court High Court

Claris vs Union on 26 September, 2011

Gujarat High Court
Claris vs Union on 26 September, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13797/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13797 of 2011
 

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

 

CLARIS
LIFESCIENCES LIMITED - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SN SOPARKAR, SENIOR ADVOCATE WITH MR PA MEHD
for
Petitioner(s): 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 26/09/2011  
ORAL ORDER

Heard
Mr.S.N.Soparkar, learned Senior Advocate with Mr.P.A.Mehd, learned
advocate for the petitioner. It is submitted by him that after the
filing of the petition, respondent No.2 has issued a Notification
dated 20.09.2011 fixing the retail price of Sodium chloride Injection
(0.9% with water) for 500 ml Non-PVC Bag (Uni Bag) as Rs.58.06.
According to the learned Senior Advocate, this Notification
substantially vindicates the stand taken by the petitioner.

Notice
returnable on 18.10.2011.

The
respondents shall not take any coercive action against the
petitioner, till then.

A
copy of the Notification dated 20.09.2011 is tendered by the learned
Senior Advocate and is taken on the record of the case.

In
addition to the normal mode of service, Direct Service is also
permitted.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top