Gujarat High Court High Court

Saatchi vs Rosebys on 18 October, 2011

Gujarat High Court
Saatchi vs Rosebys on 18 October, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/25/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 25 of 2011
 

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

 

SAATCHI
& SAATCHI PVT LTD - Petitioner(s)
 

Versus
 

ROSEBYS
INTERIORS INDIA LTD - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
VIDHI J BHATT for
Petitioner(s) : 1, 
MR MAULIK G NANAVATI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 18/10/2011 

 

 
 
ORAL
ORDER

Today,
when the matter is taken up for hearing, the requirement of passing
the order permitting/directing publication of advertisement is
considered. However, so that any irreversible situation after
publication of advertisement may not arise, at the suggestion and
request of learned advocate for the respondent the learned advocate
for the petitioner has agreed to wait for about 2-3 weeks more as a
last chance, with the hope that the respondent would make the
payment. Thus, as a last chance, the request for order
permitting/directing publication of advertisement is deferred until
9th November 2011 with clarification that if any
development coupled with payment does not taken place, appropriate
order permitting/directing publication of advertisement will be
passed on 10th November 2011. S.O. to 10th
November 2011.

(K.M.THAKER,J.)

Vahid

   

Top