Gujarat High Court High Court

Videocon vs Special on 23 February, 2011

Gujarat High Court
Videocon vs Special on 23 February, 2011
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1769/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 1769 of 2011
 

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

 

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,
 

MS SHACHI
MATHUR, AGP for Respondents 1 - 2 
None for Respondent(s) :
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 23/02/2011 

 

ORAL
ORDER

Heard Mr. R.D. Kinariwala,
Ld. Counsel for the applicant and Ms. Mathur, Ld. AGP for respondents
nos. 1 and 2.

Considering the facts and
circumstances of the case, the relief, as prayed for, in para. 4 [B]
is granted. Notice qua the opponent No. 3 – Ismail Musa Patel
be published in a newspaper circulated in the City of Mumbai at the
cost of the applicant. Registry to take necessary steps. The
publication shall be at the cost of the applicant. Returnable date is
fixed as 07/04/2011.

Application stands
disposed of accordingly.

[
J.C. UPADHYAYA, J.]

*
Pansala.

   

Top