Gujarat High Court Case Information System
Print
COMP/169/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 169 of 2010
=========================================
INDIAN
CORE OILS PVT LTD - Petitioner(s)
Versus
SHAIFALI
STEELS LTD - Respondent(s)
=========================================
Appearance :
MR
VM PANCHOLI for
Petitioner(s) : 1,
MR Pahva for Mr. RUTVIJ S OZA for Respondent(s)
: 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 03/10/2011
ORAL
ORDER
Mr.
Pahva, learned counsel for the respondent-company and, Mr. Pancholi,
learned advocate for the petitioner, have jointly submitted that the
respondent has made an offer for resolution of the dispute by way of
mutual agreement/ settlement and such offer is under consideration
which is required to be forwarded to the petitioner who, upon receipt
and consideration of the offer, shall convey the response. For the
said purpose, learned counsel for the contesting parties have jointly
requested for adjournment. Hence, S.O. to 17.10.2011.
Request for order for publication of advertisement, in view of the
aforesaid development and request, is deferred until the next date of
hearing.
[K.M.THAKER,
J.]
JYOTI
Top