Gujarat High Court High Court

Videocon vs Special on 1 July, 2011

Gujarat High Court
Videocon vs Special on 1 July, 2011
Author: J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11795/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 11795 of 2010
 

In
FIRST APPEAL No. 3044 of 2010
 

To


 

CIVIL
APPLICATION No. 11797 of 2010
 

In
FIRST APPEAL No. 3046 of 2010
 

 
=========================================================


 

VIDEOCON
NARMADA ELECTRONICS CO LTD - Petitioner(s)
 

Versus
 

SPECIAL
LAND ACQUISITION OFFICER & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MRRDKINARIWALA
for Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 2. 
RULE
NOT RECD BACK for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 21/04/2011 

 

COMMON
ORAL ORDER

Mr.RD Kinariwala,
ld.advocate for the applicant stated that in these matters, this
Court vide order dated 23.2.2011, permitted publication of notice in
newspaper qua the respondent No.3, but the same could not be
published by the applicant, and the applicant would take necessary
steps for extension of period of returnable date. He, therefore,
seeks time. S.O to 09.05.2011.

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top