Gujarat High Court
Unimark vs Gujarat on 16 March, 2011
Gujarat High Court Case Information System
Print
LPA/57/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 57 of 2011
In
CIVIL
APPLICATION No. 13513 of 2010
In
SPECIAL CIVIL APPLICATION No. 20962 of 2006
======================================
UNIMARK
REMEDIES LIMITED - Appellant(s)
Versus
GUJARAT
INDUSTRIAL INVESTMENT CORPORATION LTD & 5 - Respondent(s)
======================================
Appearance :
MR
ZUBIN F BHARDA for Appellant(s) : 1,
None for Respondent(s) : 1 -
6.
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 16/03/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Notice
on respondents.
Regular
service and direct service both are permitted. Appeal may be
disposed at the stage of admission.
Post
the matter on 19th
April 2011.
No
interim order is passed for the present.
Civil
Application stands disposed of.
[S.J.
MUKHOPADHAYA, C.J.]
[ANANT
S. DAVE, J.]
[SWAMY]
Top