Gujarat High Court High Court

Kilpest vs State on 29 July, 2008

Gujarat High Court
Kilpest vs State on 29 July, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9755/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9755 of 2008
 

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

 

KILPEST
INDIA LIMITED - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NK MAJMUDAR for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 29/07/2008 

 

 
 
ORAL
ORDER

Rule.

Considering
the facts and circumstances, the interim relief cannot be granted,
and if granted it would result into allowing the petition at the
admission stage. Further, irreversible situation may arise, if such
interim relief is granted.

Hence,
interim relief is refused.

(JAYANT PATEL, J.)

Suresh*

   

Top