Gujarat High Court High Court

Manas vs Arbro on 23 August, 2010

Gujarat High Court
Manas vs Arbro on 23 August, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9636/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9636 of 2010
 

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


 

MANAS
PHARMA MFG THROUGH CHETAN SURESHCHANDRA SHAH - Petitioner(s)
 

Versus
 

ARBRO
PHARMACEUTICALS LTD - Respondent(s)
 

=================================================
 
Appearance : 
MR
RR SHAH for Petitioner(s) : 1,MR HARSHIL SHAH for Petitioner(s) :
1, 
MR YJ TRIVEDI for Respondent(s) :
1, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 23/08/2010 

 

ORAL
ORDER

Rule.

Mr.

Y.J.Trivedi, learned advocate waives service of notice of rule for
the respondent.

Having
heard learned advocate for the applicant and sufficient cause being
shown for the delay of 43 days caused in filing the Appeal From Order
(St.) No.298 of 2010, this application stands allowed in terms of
para 7(A).

Rule
is made absolute accordingly.

[Anant
S. Dave, J.]

*pvv

   

Top