Gujarat High Court High Court

Pharmaceutical vs When on 16 September, 2008

Gujarat High Court
Pharmaceutical vs When on 16 September, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2380/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 2380 of 2005
 

In


 

SPECIAL
CIVIL APPLICATION No. 5633 of 2003
 

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


 

PHARMACEUTICAL
EMPLOYEES UNION - Applicant
 

Versus
 

S.G.
PHARMACEUTICALS THR; B.R. PANDYA & 1 - Opponents
 

=========================================================
 
Appearance : 
MR
MS MANSURI for the Applicant. 
MR
PARITOSH CALLA, for the opponents. 

 

NANAVATI
ASSOCIATES for the
Opponents. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 16/09/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE DN PATEL)

1. When
the matter is called out, learned counsel for the applicant is
absent. Court waited for enough time for the learned counsel for the
applicant. Even on last adjournment also, learned counsel for the
applicant was absent and the matter was adjourned today.

2. Learned
counsel Mr.Paritosh Calla for the respondent submitted that the
direction given by this Court, vide 13th April,2004 has
now been complied with and the amount, which is directed to be paid,
has already paid, as per bank statement, which is at Annexure ?SII??
to the affidavit. Affidavit-in reply has been served upon the
applicant on 28th July,2008, but, facts stated in the
affidavit-in reply have not been controverted by learned counsel for
the applicant.

3. In
view of the fact that payment has already been made as directed by
this Court, this application does not survive, and, therefore, the
same is hereby disposed of. Rule is discharged.

(R.P.DHOLAKIA,J)

(D.N.PATEL,J)

*dipti

   

Top