Gujarat High Court High Court

Videocon vs Special on 21 February, 2011

Gujarat High Court
Videocon vs Special on 21 February, 2011
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11813/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 11813 of 2010
 

With


 

CIVIL
APPLICATION No. 11815 of 2010
 

In
FIRST APPEAL No. 3064 of 2010
 

With


 

CIVIL
APPLICATION No. 12422 of 2010
 

In
FIRST APPEAL No. 3057 of 2010
 

With


 

CIVIL
APPLICATION No. 13630 of 2010
 

In
FIRST APPEAL No. 3395 of 2010
 

With


 

CIVIL
APPLICATION No. 13632 of 2010
 

In
FIRST APPEAL No. 3397 of 2010
 

With


 

CIVIL
APPLICATION No. 13663 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 8742 of 2009
 

With


 

CIVIL
APPLICATION No. 13664 of 2010
 

With


 

CIVIL
APPLICATION No. 13751 of 2010
 

With


 

CIVIL
APPLICATION No. 13948 of 2010
 

In
FIRST APPEAL No. 3654 of 2010
 

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

VIDEOCON
NARMADA ELECTRONICS CO.LTD – Petitioner(s)

Versus

SPECIAL
LAND ACQUISITION OFFICER & 2 – Respondent(s)

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

Appearance
:

MR
PT CHACKO for
Petitioner(s) : 1,MRRDKINARIWALA for Petitioner(s) : 1,
RULE
SERVED for Respondent(s) : 1 – 2.
RULE UNSERVED for Respondent(s)
: 3,
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE J.C.UPADHYAYA

Date
: 21/02/2011

ORAL
COMMON ORDER

Fresh
rule, qua the unserved
respondents, returnable on 14.03.2011. Direct service permitted.

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top