Gujarat High Court High Court

Gujarat vs Samay on 22 August, 2008

Gujarat High Court
Gujarat vs Samay on 22 August, 2008
Author: C.K.Buch,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

COMP/21420/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 214 of 2007
 

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

 

GUJARAT
GUARDIAN LIMITED - Petitioner(s)
 

Versus
 

SAMAY
ELECTRONICS PVT. LTD. - Respondent(s)
 

=========================================================
 
Appearance
: 
SINGHI
& CO for
Petitioner(s) : 1, 
MR
VIMAL M PATEL for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	

 

 
 


 

Date
: 22/08/2008 

 

ORAL
ORDER

Heard
the learned counsel for the parties.

Though
the learned counsel appearing for the respondent has submitted that
talks for settlement out of Court are going on, learned counsel
appearing for the petitioner submits that no such talks for
settlement are going on.

Considering
the nature of the claim and the undisputed business relations between
the parties, the present petition requires to be admitted. Hence,
ADMITTED. However, in the
interest of justice and to give an opportunity to the respondent to
find out some via media, formal orders as to publication of
advertisement are deferred till 12th September, 2008.

[C.K.

BUCH, J.]

pirzada/-

   

Top