Gujarat High Court High Court

Lupin vs Union on 13 June, 2011

Gujarat High Court
Lupin vs Union on 13 June, 2011
Author: Harsha Devani,&Nbsp;Mr.Justice R.M.Chhaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	C/SCA/7670/2001
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


SPECIAL
CIVIL APPLICATION  No 7670 of 2001
 


 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

LUPIN
			LIMITED (FORMERLY LUPIN LAB. LTD.)  &  1....Petitioner(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

UNION
			OF INDIA  &  1....Respondent(s)
		
	

 

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

Appearance:
 

M/S
TRIVEDI & GUPTA as ADVOCATE for the Petitioner(s) No. 1-2
 

MR
MRUGEN K PUROHIT as ADVOCATE for the Respondent(s) No. 1-2
 

MR
JITENDRA MALKAN as ADVOCATE for the Respondent(s) No. 1-2
 

MR
RJ OZA as ADVOCATE for the Respondent(s) No. 1-2
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MS.JUSTICE H.N.DEVANI
			
		
		 
			 
				 

 

				
			
			 
				 

and
			
		
		 
			 
				 

 

				
			
			 
				 

HONOURABLE
				MR.JUSTICE R.M.CHHAYA
			
		
	

 


 

 


Date
: 13/06/2011
 


 

 


ORAL
ORDER

(PER
: HONOURABLE MS.JUSTICE H.N.DEVANI)

On behalf of the
petitioners, request is made for an adjournment, whereas Mr.R.J.Oza,
learned Senior Standing Counsel for the respondents has filed sick
note. In the circumstances, the matter is adjourned to 28th
June, 2011.

It is made clear
that on that day, no adjournment shall be granted.

(H.N.DEVANI,
J.)

(R.M.CHHAYA,
J.)

(ashish)

Page
2 of 1

   

Top