Gujarat High Court High Court

Videocon vs Special on 24 January, 2011

Gujarat High Court
Videocon vs Special on 24 January, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13630/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

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
 

To


 

CIVIL
APPLICATION No. 13634 of 2010 

 

In
FIRST APPEAL No. 3399 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, MR RD KINARIWALA for Petitioner(s) : 1, 
MR
NEERAJ SONI, ASSTT. GOVERNMENT PLEADER for Respondent(s) : 1 - 2. 
DS
AFF.NOT FILED (R) for Respondent(s) :
3, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 24/01/2011 

 

 
COMMON
ORAL ORDER

At
the request of Shri Kinariwala, learned advocate appearing on behalf
of the applicant, Registry to issue fresh NOTICE upon
respondent No.3 in each of the applications, making it returnable on
21st February 2011. Direct
service is permitted.

(M.R.

Shah, J.)

*menon

   

Top