Gujarat High Court High Court

M/S vs M/S on 25 June, 2010

Gujarat High Court
M/S vs M/S on 25 June, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/163/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 163 of 2007
 

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

 

M/S
BOMBAY MINERALS LTD. - Petitioner(s)
 

Versus
 

M/S
MEENA AGENCY PVT LTD. - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SN THAKKAR for
Petitioner(s) : 1, 
MR NV ANJARIA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 25/06/2010 

 

 
 
ORAL
ORDER

It
is reported that the modalities of settlement have been worked out
but it is required to be reduced in writing.

It
is to be noted that this Company Petition is of the year 2007 and
cannot be adjourned, however, it is reported that the parties are
trying to negotiate and settle other disputes also.

Under
the circumstances, as a last chance, S.O. to 2/7/2010. To be treated
as Part-heard.

[M.R.

SHAH, J.]

rafik

   

Top