Gujarat High Court High Court

Intas vs Gujarat on 26 February, 2010

Gujarat High Court
Intas vs Gujarat on 26 February, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2082/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2082 of 2009
 

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


 

INTAS
PHARMACEUTICAL LIMITED - Petitioner
 

Versus
 

GUJARAT
MAZDOOR SABHA & 4 - Respondents
 

=================================================
 
Appearance : 
M/S
TRIVEDI & GUPTA for Petitioner: 
MR MUKUL SINHA for Respondent
: 1, 
NOTICE SERVED BY DS for Respondents : 2 - 5. 
MR DIPAK R
DAVE for Respondent : 2, 
MR DC DAVE for Respondent : 3, 
MR RD
DAVE for Respondent :
4, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 26/02/2010 

 

 
ORAL
ORDER

This
matter is heard time & again at length and since yesterday this
matter is heard on the question of interim relief. Shri Sinha is
advancing his submissions, but as he has some personal inconvenience
in continuing the submission after the lunch break, he submits that
the matter be adjourned and same be treated as part-heard.

Mr.

Trivedi also submitted that as the Court has invested sufficient
time, this matter be treated as part-heard.

This
Court is of the view that the counsels be given liberty to make an
appropriate request to the Honourable The Chief Justice and obtain
appropriate order for placement of the matter. The office may act
accordingly. Adjourned to 12/3/2010.

/vgn
[ S.R.

BRAHMBHATT, J ]

   

Top