Gujarat High Court
Larsen vs Union on 11 May, 2011
Gujarat High Court Case Information System Print SCA/5575/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 5575 of 2011 ========================================================= LARSEN & TOUBRO LTD & 1 - Petitioner(s) Versus UNION OF INDIA & 4 - Respondent(s) ========================================================= Appearance : MR NITIN K MEHTA for Petitioner(s) : 1 - 2. DS AFF.NOT FILED (N) for Respondent(s) : 1 - 5. ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI and HONOURABLE MS JUSTICE SONIA GOKANI Date : 11/05/2011 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Counsel
for the petitioners tendered affidavits of Direct Service of
respondents No.1 to 4. He however sated that notice could not be
served to respondent No.5.
Learned
Government Pleader, Shri Prakash Jani, prayed for time for filing
reply on behalf of respondents No.2 to 4. Issue fresh Notice to
unserved respondent No.5 returnable on 21/06/2011. Direct Service is
permitted.
(AKIL
KURESHI, J.)
(SONIA
GOKANI, J.)
sompura
Top