Gujarat High Court High Court

Hdfc vs Jeetjatan on 30 September, 2011

Gujarat High Court
Hdfc vs Jeetjatan on 30 September, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/215/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 215 of 2010
 

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


 

HDFC
BANK LTD - Petitioner(s)
 

Versus
 

JEETJATAN
COMPUFORMS PVT LTD - Respondent(s)
 

=========================================
 
Appearance : 
MR
PM DAVE for
Petitioner(s) : 1,MR ASIT B JOSHI for Petitioner(s) : 1, 
MR
HARSHADRAY A DAVE for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 30/09/2011 

 

ORAL
ORDER

The
learned Advocate for the respondent has given written offer for
settlement of the dispute, to the learned Advocate for the
petitioner. Learned Advocate for the petitioner submitted that since
the petitioner is a Bank, he will have to get the written
instructions with regard to the respondent’s offer. He has,
therefore, requested for time. Hence, S.O. to 11th October
2011.

(K.M.THAKER,
J.)

jani

   

Top