Gujarat High Court
Vimal vs Capsugel on 2 August, 2011
Gujarat High Court Case Information System
Print
CA/14919/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 14919 of 2010
In
FIRST
APPEAL No. 481 of 2010
=========================================
VIMAL
SERVICES LIMITED - Petitioner(s)
Versus
CAPSUGEL
HEALTHCARE LIMITED & 1 - Respondent(s)
=========================================
Appearance :
MR
AMAR N BHATT for
Petitioner(s) : 1,
MR NIKUNT K RAVAL for Respondent(s) : 1,
None
for Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 28/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule
returnable on 17th January 2011.
Direct
Service by Registered Post A.D. Permitted.
[A.L.DAVE,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top