Gujarat High Court Case Information System
Print
OJMCA/173/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 173 of 2010
In
COMPANY PETITION No. 177 of 2009
=========================================================
BASANT
CHOUDHARY - Applicant(s)
Versus
LALJIBHAI
NATWARLAL THAKKAR - Respondent(s)
=========================================================
Appearance
:
MR
BR GUPTA for
Applicant(s) : 1,MR VIVEK B GUPTA for Applicant(s) : 1,
DS AFF.NOT
FILED (N) for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 06/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
In
compliance of the order dated 14/9/2010 of issuance of notice, the
respondent Laljibhai Natwarlal Thakkar, alleged contemner has
remained personally present before the Court. He states that he is
negotiating with the petitioner for settlement of the amount payable
by him to the petitioner in terms of the consent terms along with the
undertaking dated 14/9/2010 filed in Company Petition No. 177 of
2009.
2. He
further states that on next date he will bring approximately amount
of Rs.1,50,000/- payable by him to the petitioner. He, therefore,
prays to adjourn the matter.
3. Prayer
made by him has not been opposed by Mr. Vivek Gupta, learned
advocate for the applicant.
4. Hence,
by consent matter is adjourned to 28/10/2010.
(A.M.
Kapadia, J.)
(
J.C. Upadhyaya, J.)
* Pansala.
Top