Gujarat High Court
Videocon vs Special on 23 February, 2011
Gujarat High Court Case Information System
Print
CA/1769/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 1769 of 2011
=========================================================
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,
MS SHACHI
MATHUR, AGP for Respondents 1 - 2
None for Respondent(s) :
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 23/02/2011
ORAL
ORDER
Heard Mr. R.D. Kinariwala,
Ld. Counsel for the applicant and Ms. Mathur, Ld. AGP for respondents
nos. 1 and 2.
Considering the facts and
circumstances of the case, the relief, as prayed for, in para. 4 [B]
is granted. Notice qua the opponent No. 3 – Ismail Musa Patel
be published in a newspaper circulated in the City of Mumbai at the
cost of the applicant. Registry to take necessary steps. The
publication shall be at the cost of the applicant. Returnable date is
fixed as 07/04/2011.
Application stands
disposed of accordingly.
[
J.C. UPADHYAYA, J.]
*
Pansala.
Top