Gujarat High Court Case Information System
Print
COMP/21420/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 214 of 2007
=========================================================
GUJARAT
GUARDIAN LIMITED - Petitioner(s)
Versus
SAMAY
ELECTRONICS PVT. LTD. - Respondent(s)
=========================================================
Appearance
:
SINGHI
& CO for
Petitioner(s) : 1,
MR
VIMAL M PATEL for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 22/08/2008
ORAL
ORDER
Heard
the learned counsel for the parties.
Though
the learned counsel appearing for the respondent has submitted that
talks for settlement out of Court are going on, learned counsel
appearing for the petitioner submits that no such talks for
settlement are going on.
Considering
the nature of the claim and the undisputed business relations between
the parties, the present petition requires to be admitted. Hence,
ADMITTED. However, in the
interest of justice and to give an opportunity to the respondent to
find out some via media, formal orders as to publication of
advertisement are deferred till 12th September, 2008.
[C.K.
BUCH, J.]
pirzada/-
Top