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