Gujarat High Court
Lyka vs Union on 18 March, 2011
Gujarat High Court Case Information System
Print
SCA/33/2011 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 33 of 2011
=================================================
LYKA
LABS LTD - Petitioner(s)
Versus
UNION
OF INDIA - THROUGH SECRETARY & 2 - Respondent(s)
=================================================
Appearance :
NANAVATI
ASSOCIATES for Petitioner(s) : 1,
NOTICE SERVED for Respondent(s)
: 1 - 2.
NOTICE SERVED BY DS for Respondent(s) : 1 - 3.
MR
HRIDAY BUCH for Respondent(s) : 1,
MR PS CHAMPANERI for
Respondent(s) : 2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 18/03/2011
ORAL ORDER
Mr.
Manan V. Bhatt, learned advocate, on behalf of Mr. Buch, Central
Government’s Standing Counsel, has made a request for adjournment
until 30.3.2011 on the ground that the respondents need time to file
reply affidavit.
The
respondents may file reply affidavit on or before 31.3.2011, with a
copy to the petitioner’s advocate.
The
rejoinder, if any, may be filed on or before 11.4.2011, with a copy
to the respondent’s advocate.
S.O.
to 13.4.2011.
[K.M.Thaker,
J.]
kdc
Top