Gujarat High Court Case Information System
Print
CA/11813/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 11813 of 2010
With
CIVIL
APPLICATION No. 11815 of 2010
In
FIRST APPEAL No. 3064 of 2010
With
CIVIL
APPLICATION No. 12422 of 2010
In
FIRST APPEAL No. 3057 of 2010
With
CIVIL
APPLICATION No. 13630 of 2010
In
FIRST APPEAL No. 3395 of 2010
With
CIVIL
APPLICATION No. 13632 of 2010
In
FIRST APPEAL No. 3397 of 2010
With
CIVIL
APPLICATION No. 13663 of 2010
In
SPECIAL CIVIL APPLICATION No. 8742 of 2009
With
CIVIL
APPLICATION No. 13664 of 2010
With
CIVIL
APPLICATION No. 13751 of 2010
With
CIVIL
APPLICATION No. 13948 of 2010
In
FIRST APPEAL No. 3654 of 2010
=========================================================
VIDEOCON
NARMADA ELECTRONICS CO.LTD – Petitioner(s)
Versus
SPECIAL
LAND ACQUISITION OFFICER & 2 – Respondent(s)
=========================================================
Appearance
:
MR
PT CHACKO for
Petitioner(s) : 1,MRRDKINARIWALA for Petitioner(s) : 1,
RULE
SERVED for Respondent(s) : 1 – 2.
RULE UNSERVED for Respondent(s)
: 3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 21/02/2011
ORAL
COMMON ORDER
Fresh
rule, qua the unserved
respondents, returnable on 14.03.2011. Direct service permitted.
(J.C.UPADHYAYA,
J.)
(binoy)
Top