Gujarat High Court
Galpha vs Aglowmed on 29 July, 2010
Gujarat High Court Case Information System
Print
SCA/881/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 881 of 2003
=========================================================
GALPHA
LABORATORIES LTD. - Petitioner(s)
Versus
AGLOWMED
AND GALPHA EMPLOYEES'UNION & 3 - Respondent(s)
=========================================================
Appearance :
MR
KIRAN C RAVAL for
Petitioner(s) : 1,
MR RAJESH P MANKAD for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 29/07/2010
ORAL
ORDER
When
the matter was called out, none present on behalf of the petitioner.
The learned counsel for the petitioner is consistently remaining
absent. Hence, the petition stands dismissed for default. Rule is
discharged. Interim relief, if any stands vacated. Liberty to revive
this petition within a period of 30 days from the date of receipt of
writ of this order.
Office
is directed to send writ of this order to the petitioner.
[K.S.
JHAVERI, J.]
/phalguni/
Top