Gujarat High Court High Court

Sonal vs Liverpool on 30 September, 2011

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

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/114/2011	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 114 of 2011
 

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

SONAL
APPARELS PRIVATE LIMITED - Petitioner(s)
 

Versus
 

LIVERPOOL
RETAIL 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
: 30/09/2011  
ORAL ORDER

On
26.9.2011, the hearing of the petition was adjourned in view of the
submission of learned advocate for the respondent that the parties
are negotiating and there is likelihood of the matter being settled.
It was also submitted that settlement may be presented on record on
30.9.2011. In view of such submission, the petition was adjourned to
today.

On
behalf of Mr. Mangukiya, learned advocate for the respondent, it is
submitted today that learned advocate is likely to receive necessary
and appropriate instructions from his client by 3.10.2011. Therefore,
a request is made that the hearing of the petition may be adjourned
to 3.10.2011, and, in the meanwhile, the proposal for settlement will
be submitted to the petitioner or petitioner’s advocate.

Hence,
S.O. to 3.10.2011.

[K.M.Thaker,
J.]

kdc

   

Top