Gujarat High Court High Court

Lupin vs State on 19 July, 2011

Gujarat High Court
Lupin vs State on 19 July, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7682/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7682 of 2011
 

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

 

LUPIN
LIMITED - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
NANAVATI
ASSOCIATES for
Petitioner(s) : 1, 
MR RASHESH RINDANI, ASST. GOVERNMENT PLEADER
for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 19/07/2011  
ORAL ORDER

Mr.Rashesh
Rindani, learned Assistant Government Pleader submits that he has
just received a copy of the affidavit-in-rejoinder filed by the
petitioner and prays for some time, in order to take instructions.

List
on 25.07.2011.

The
embargo on the encashment of Bank Guarantees, as imposed by order
dated 24.06.2011, shall continue, till the next date of hearing.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top