Gujarat High Court High Court

Otsuka vs Alembic on 13 October, 2011

Gujarat High Court
Otsuka vs Alembic on 13 October, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10905/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 10905 of 2011
 

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

 

OTSUKA
CHEMICAL (INDIA) PVT. LTD - Petitioner(s)
 

Versus
 

ALEMBIC
LTD & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRAPNAINAWATI
for
Petitioner(s) : 1, 
NANAVATI ASSOCIATES for Respondent(s) : 1, 
MR
PS CHAMPANERI for Respondent(s) : 2 - 3. 
None for Respondent(s) :
4 - 6,8 - 9. 
MS MANISHA LAVKUMAR for Respondent(s) :
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 13/10/2011 

 

 
ORAL
ORDER

(Per : HONOURABLE
MR.JUSTICE AKIL KURESHI)

This
application has been filed seeking to be impleaded as additional
respondent in the main petition i.e. Special Civil Application
No.12142 of 2011.

For
the reasons stated in the application, this application is granted in
terms of para-7(a) of the application. Disposed of accordingly.

(AKIL
KURESHI, J.)

(Ms.

SONIA GOKANI, J.)

(ashish)

   

Top