Gujarat High Court High Court

Indian vs Shaifali on 7 February, 2011

Gujarat High Court
Indian vs Shaifali on 7 February, 2011
Author: K.M.Thaker,&Nbsp;
   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 RUTVIJ S OZA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 07/02/2011 

 

 
ORAL
ORDER

Mr.Oza,
learned advocate for the respondent, has referred to the reply given
by the respondent company in response to the statutory notice and
submitted that contemporaneously dispute about the material supplied
by the petitioner company was raised and it was so stated in the
reply to the statutory notice also. He has referred to the stand
taken in the said reply dated 04.10.2010 including the fact that the
respondent company’s financial position is good. In light of the said
reply, he has requested for time to file reply affidavit in response
to the petition. Mr.Pancholi, learned advocate has no objection.
Hence S.O. 25.02.2011, by that time, the respondent should file reply
affidavit.

(K..M.

Thaker, J.)

rakesh/

   

Top