Gujarat High Court High Court

Niko vs Union on 23 February, 2010

Gujarat High Court
Niko vs Union on 23 February, 2010
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/131342009/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13134 of 2009
 

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


 

NIKO
RESOURCES LIMITED - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 1 - Respondent(s)
 

=========================================
 
Appearance : 
M/S
WADIA GHANDY &CO for Petitioner(s) : 1, 
RULE SERVED BY DS for
Respondent(s) : 1 - 2. 
MRS MAUNA M BHATT for Respondent(s) :
2, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 23/02/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

More
than two months have passed and still no reply is filed on behalf of
the Union of India.

The
matter is therefore adjourned to 9th March 2010.

To
be heard with Special Civil Application No. 10903 of 2009.

(K.A.Puj,J)

(Rajesh
H. Shukla,J)

Jayanti*

   

Top