Gujarat High Court High Court

Lupin vs Union on 18 April, 2011

Gujarat High Court
Lupin vs Union on 18 April, 2011
Author: Harsha Devani,&Nbsp;Mr.Justice R.M.Chhaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7670/2001	 1/ 1	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
: 
MR UDAY
JOSHI for M/S TRIVEDI & GUPTA
for Petitioner(s) : 1 -
2. 
MR RJ OZA for Respondent(s) : 1 - 2. 
MR JITENDRA MALKAN for
Respondent(s) : 1 - 2. 
MR MRUGEN K PUROHIT for Respondent(s) : 1 -
2. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

                              and
		
	
	 
		 
		 
			 

HONOURABLE
			MR. JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 18/04/2011 

 

 
ORAL
ORDER

(Per :

HONOURABLE MS. JUSTICE HARSHA DEVANI)

Mr.

Uday Joshi, learned advocate states that Mr. K.B. Trivedi, learned
senior advocate would be appearing on behalf of the petitioners and
prays for time. At his request, the matter is adjourned to 02nd
May, 2011.

(
Harsha Devani, J. )

(
R.M. Chhaya, J. )

hki

   

Top