Gujarat High Court
Niko vs Union on 23 February, 2010
Gujarat High Court Case Information System
Print
SCA/131342009/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13134 of 2009
=========================================
NIKO
RESOURCES LIMITED - Petitioner(s)
Versus
UNION
OF INDIA & 1 - Respondent(s)
=========================================
Appearance :
M/S
WADIA GHANDY &CO for Petitioner(s) : 1,
RULE SERVED BY DS for
Respondent(s) : 1 - 2.
MRS MAUNA M BHATT for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 23/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
More
than two months have passed and still no reply is filed on behalf of
the Union of India.
The
matter is therefore adjourned to 9th March 2010.
To
be heard with Special Civil Application No. 10903 of 2009.
(K.A.Puj,J)
(Rajesh
H. Shukla,J)
Jayanti*
Top