Gujarat High Court Case Information System
Print
MCA/515/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 515 of 2011
In
SPECIAL
CIVIL APPLICATION No. 13482 of
2010
=========================================================
DIVISIONAL
MANAGER - Applicant(s)
Versus
M/S
RIDS LABORATORIES LTD - Opponent(s)
=========================================================
Appearance
:
MR
MB GANDHI for
Applicant(s) : 1,MR CHINMAY M GANDHI for Applicant(s) : 1,
RULE
SERVED BY DS for Opponent(s) : 1,
MR DAKSHESH MEHTA for
Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 25/03/2011
ORAL
ORDER
1. After
the main matter, being Special Civil Application No.13482 of 2010,
was disposed of by an order dated 01.12.2010, serious factual
disputes have surfaced between the parties.
2. The
present applicant, original respondent, contended that certain
important factual aspects were not brought to the notice of the Court
and since no intimation was given and no para-wise remarks were
received, reply could not be filed in the writ petition.
3. It
is not in dispute that subsequent to passing of the order dated
01.12.2010, serious factual disputes have arisen between the parties.
Therefore,
without entering into the allegations and counter allegations, the
order dated 01.12.2010, passed in the main matter is RECALLED.
The main matter, being SPECIAL
CIVIL APPLICATION No. 13482 of 2010,
be
placed
for admission and further hearing before the appropriate Court,
taking up such matters.
4. This
application is DISPOSED OF, accordingly. Rule is made
absolute to the aforesaid extent.
(AKIL
KURESHI, J.)
Umesh/
Top