Gujarat High Court
Videocon vs Special on 9 May, 2011
Gujarat High Court Case Information System
Print
CA/5529/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 5529 of 2011
In
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
DP KINARIWALA for
Petitioner(s) : 1,MRRDKINARIWALA for Petitioner(s) : 1,
None for
Respondent(s) : 1, 3,
MS MANISHA NARSINGHANI AGP for Respondent(s)
: 2,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 09/05/2011
ORAL
ORDER
The
present application has been filed seeking permission to serve
respondent No.3 by substituted service.
Having
regard to the contents of the application, prayer in terms of
paragraph 4(B) is granted. The Civil Application is disposed of
accordingly.
(BELA
TRIVEDI, J.)
Hitesh
Top