Gujarat High Court High Court

Baader vs Parsoli on 8 September, 2011

Gujarat High Court
Baader vs Parsoli on 8 September, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/154/2010	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 154 of 2010
 

With


 

COMPANY
APPLICATION No. 406 of 2011
 

In
COMPANY PETITION No. 154 of
2010 
 
=================================================
 

BAADER
BETEILIGUNGS GMBH - Petitioner(s)
 

Versus
 

PARSOLI
MOTOR WORKS PRIVATE LIMITED - Respondent(s)
 

=================================================
 
Appearance : 
MS
PJ DAVAWALA for Petitioner(s) : 1, 
SVRAJUASSOCIATES for
Respondent(s) : 1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 08/09/2011  
ORAL ORDER

Mr.

Pandya, learned advocate for the respondent, has submitted that
negotiations between the parties for overall settlement, including
the issues involved in present petition, are in progress and the
parties are trying to settle the disputes through negotiations and
deliberations.

On
such ground, request for time until 19.9.2011 is made. S.O. to
19.9.2011.

ORDER
IN COMPANY APPLICATION.

In view of the
above order passed in Company Petition No.154 of 2010, this
application is adjourned to 19.9.2011.

[K.M.Thaker,
J.]

kdc

   

Top