Gujarat High Court
Larsen vs Union on 21 June, 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.
NOTICE SERVED BY DS for Respondent(s) : 1 -
2, 5,
GOVERNMENT PLEADER for Respondent(s) : 2 - 4.
M/S TRIVEDI
& GUPTA for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 21/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Learned
AGP Ms.Mehta prayed for time for filing reply. Counsel for the
petitioner submitted that if copy of the reply is given in advance,
he may as well present their rejoinder by the next date of hearing.
At the joint request, S.O. to 19.7.2011.
(Akil
Kureshi, J.)
(Ms.Sonia
Gokani, J.)
(vjn)
Top