Gujarat High Court
Baader vs Parsoli on 8 September, 2011
Gujarat High Court Case Information System
Print
COMP/154/2010 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 154 of 2010
With
COMPANY
APPLICATION No. 406 of 2011
In
COMPANY PETITION No. 154 of
2010
=================================================
BAADER
BETEILIGUNGS GMBH - Petitioner(s)
Versus
PARSOLI
MOTOR WORKS PRIVATE LIMITED - Respondent(s)
=================================================
Appearance :
MS
PJ DAVAWALA for Petitioner(s) : 1,
SVRAJUASSOCIATES for
Respondent(s) : 1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 08/09/2011
ORAL ORDER
Mr.
Pandya, learned advocate for the respondent, has submitted that
negotiations between the parties for overall settlement, including
the issues involved in present petition, are in progress and the
parties are trying to settle the disputes through negotiations and
deliberations.
On
such ground, request for time until 19.9.2011 is made. S.O. to
19.9.2011.
ORDER
IN COMPANY APPLICATION.
In view of the
above order passed in Company Petition No.154 of 2010, this
application is adjourned to 19.9.2011.
[K.M.Thaker,
J.]
kdc
Top