Gujarat High Court
Videocon vs Special on 1 July, 2011
Gujarat High Court Case Information System
Print
CA/11795/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 11795 of 2010
In
FIRST APPEAL No. 3044 of 2010
To
CIVIL
APPLICATION No. 11797 of 2010
In
FIRST APPEAL No. 3046 of 2010
=========================================================
VIDEOCON
NARMADA ELECTRONICS CO LTD - Petitioner(s)
Versus
SPECIAL
LAND ACQUISITION OFFICER & 2 - Respondent(s)
=========================================================
Appearance :
MRRDKINARIWALA
for Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 2.
RULE
NOT RECD BACK for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 21/04/2011
COMMON
ORAL ORDER
Mr.RD Kinariwala,
ld.advocate for the applicant stated that in these matters, this
Court vide order dated 23.2.2011, permitted publication of notice in
newspaper qua the respondent No.3, but the same could not be
published by the applicant, and the applicant would take necessary
steps for extension of period of returnable date. He, therefore,
seeks time. S.O to 09.05.2011.
(J.C.UPADHYAYA,
J.)
(binoy)
Top