Gujarat High Court
Councill vs Ramnikbhai on 20 September, 2011
Gujarat High Court Case Information System
Print
SCA/6723/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6723 of 1999
With
SPECIAL
CIVIL APPLICATION No. 6724 of 1999
With
SPECIAL
CIVIL APPLICATION No. 6725 of 1999
With
SPECIAL
CIVIL APPLICATION No. 9119 of 2002
With
SPECIAL
CIVIL APPLICATION No. 8598 of 2000
=========================================================
COUNCILL
OF SCIENTIFIC AND INDUSTRIAL RESEARCH & 1 - Petitioner(s)
Versus
RAMNIKBHAI
R DODIA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RS SANJANWALA for
Petitioner(s) : 1 - 2.
MR RC PATHAK for Respondent(s) : 1,
GIRISH
PATEL ASSOC for Respondent(s) : 1,
RULE SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 20/09/2011
ORAL
ORDER
Learned Advocate
Mr.Nandish Mashru for learned Advocate Mr.R.S.Sanjanwala for the
petitioner in SCA Nos. 6723, 6724, 6725 of 1999 and 9119 of 2002 and
for the respondent in SCA No.8598 of 2000 states that the issue as
to whether Council of Scientific and Industrial Research is an
‘industry’ or not is pending before the Hon’ble the Apex Court. He
requests that the matters be listed after the issue is decided by the
Hon’ble the Apex Court, to which other side has no objection.
The matter is adjourned
accordingly.
(Ravi
R.Tripathi, J.)
*Shitole
Top