Gujarat High Court High Court

Basant vs Laljibhai on 6 October, 2010

Gujarat High Court
Basant vs Laljibhai on 6 October, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJMCA/173/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.
CIVIL APPLICATION No. 173 of 2010
 

In
COMPANY PETITION No. 177 of 2009
 

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

 

BASANT
CHOUDHARY - Applicant(s)
 

Versus
 

LALJIBHAI
NATWARLAL THAKKAR - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BR GUPTA for
Applicant(s) : 1,MR VIVEK B GUPTA for Applicant(s) : 1, 
DS AFF.NOT
FILED (N) for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 06/10/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

In
compliance of the order dated 14/9/2010 of issuance of notice, the
respondent Laljibhai Natwarlal Thakkar, alleged contemner has
remained personally present before the Court. He states that he is
negotiating with the petitioner for settlement of the amount payable
by him to the petitioner in terms of the consent terms along with the
undertaking dated 14/9/2010 filed in Company Petition No. 177 of
2009.

2. He
further states that on next date he will bring approximately amount
of Rs.1,50,000/- payable by him to the petitioner. He, therefore,
prays to adjourn the matter.

3. Prayer
made by him has not been opposed by Mr. Vivek Gupta, learned
advocate for the applicant.

4. Hence,
by consent matter is adjourned to 28/10/2010.

(A.M.

Kapadia, J.)

(
J.C. Upadhyaya, J.)

* Pansala.

   

Top