Gujarat High Court High Court

Unilever vs Vesco on 23 October, 2008

Gujarat High Court
Unilever vs Vesco on 23 October, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12440/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 12440 of 2008
 

In


 

APPEAL
FROM ORDER No. 336 of 2008
 

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

 

UNILEVER
PLC. & 1 - Petitioner(s)
 

Versus
 

VESCO
LABORATORIES & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AB MUNSHI for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 23/10/2008 

 

 
 
ORAL
ORDER

Notice
returnable on 11th November, 2008. In the meantime and
until then the impugned order passed by the trial court is stayed.
Direct service (today) is permitted.

(
M.R. SHAH, J. )

syed/

   

Top