Gujarat High Court
Pharmacy vs L.J.Institute on 10 August, 2011
Gujarat High Court Case Information System Print CA/8650/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR JOINING PARTY No. 8650 of 2011 ========================================================= PHARMACY COUNCIL OF INADIA - Petitioner(s) Versus L.J.INSTITUTE OF PHARMACY & 3 - Respondent(s) ========================================================= Appearance : MR DHAVAL G NANAVATI for Petitioner(s) : 1, None for Respondent(s) : 1 - 3. MS KRINA CALLA, ASSTT.GOVERNMENT PLEADER for Respondent(s) : 4, ========================================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA and HONOURABLE MR.JUSTICE J.B.PARDIWALA Date : 10/08/2011 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Heard
the learned counsel for the parties.
In
view of the apology tendered by the applicant- Pharmacy Council of
India and the stand taken before this Court, we recall the order of
imposition of cost made on 27th July, 2011 in Special
Civil Application No. 7890 of 2011. The said order stands modified to
the extent above.
[S.J.
MUKHOPADHAYA, CJ.]
[J.B.PARDIWALA,
J.]
pirzada/-
Top