Gujarat High Court Case Information System
Print
COMP/148/2010 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 148 of
2010
====================================================
M/S
KARAN WOOSIN LIMITED - Petitioner(s)
Versus
M/S
LIVERPOOL RTAIL INDIA LIMITED - Respondent(s)
====================================================
Appearance :
MRS
SWATI SOPARKAR for Petitioner(s) : 1,
MR BM MANGUKIYA for
Respondent(s) : 1,
MS BELA A PRAJAPATI for Respondent(s) : 1,
MR
N P CHAUHAN for Respondent(s) :
1,
====================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 14/11/2011
ORAL ORDER
When
the matter is called-out and taken-up for hearing, Mrs. Soparkar,
learned advocate for the petitioner is not present, however, Mr.
Mangukiya, learned advocate for the respondent is present.
Mr.
Mangukiya, learned advocate for the respondent, has submitted that
the cheque/draft towards due installments has been, according to the
instructions given by his client, forwarded through postal services
to the petitioner, however, learned advocate for the petitioner had
intimated him that the petitioner has not received it. He also
submitted that, in view of such grievance of the learned advocate for
the petitioner, he has to take instructions from his client and
ascertain the factual position because according to his information
his client has still not received the cover containing the
cheque/draft, back. For the said reason, he has requested for some
time. Hence, S.O. to 18.11.2011.
[K.M.Thaker,
J.]
kdc
Top