Gujarat High Court High Court

Goutam vs Graf on 20 April, 2010

Gujarat High Court
Goutam vs Graf on 20 April, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/140/2008	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 140 of 2008
 

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

 

GOUTAM
PHARMACEUTICALS - Petitioner(s)
 

Versus
 

GRAF
LABORATORIES PRIVATE LIMITED - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PAVAN S GODIAWALA for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1, 
MR
BM MANGUKIYA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 20/04/2010 

 

 
 
ORAL
ORDER

Mr.B.M.

Mangukiya, learned
advocate appearing on behalf of the respondent has
made a statement at the bar that the respondent Company is making
payment of outstanding principal amount by monthly installment of
Rs.1 Lac right from the appearance of Mr.B.M. Mangukiya, learned
advocate for the respondent
in the present proceedings. He has also made a
statement at the bar that the respondent Company shall clear the
outstanding principal amount by monthly installment of Rs.1 Lac
till the principal amount is paid up.

So
far as the dispute with respect to the interest is concerned, it is
requested by the learned advocates appearing on behalf of he
respective parties that the same shall be resolved by the parties
through negotiation with the intervention of Mr.Mangukiya, learned
advocate appearing on behalf of the respondent.

The
respondent is hereby directed directed to act as stated
hereinabove.

The
respondent Company to pay balance outstanding principal amount by
monthly installment of Rs.1 Lac as paid earlier till the entire
principal amount is paid. With respect to interest amount, if any,
the parties may try to resolve the dispute amicably by negotiation
and though intervention of learned advocates appearing on behalf of
he respective parties. However, in case of any dispute with respect
to the amount of interest, it will be open for the petitioner
to take recourse to law.

With
these, present petition is disposed of.

[M.R.

SHAH, J.]

rafik

   

Top