Gujarat High Court High Court

Gvfl vs Convergelabs on 14 November, 2008

Gujarat High Court
Gvfl vs Convergelabs on 14 November, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

IAAP/2620/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

PETN.
UNDER ARBITRATION ACT No. 26 of 2007
 

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

GVFL
TRUSTEE COMPANY PRIVATE LIMITED - Applicant(s)
 

Versus
 

CONVERGELABS
TECHNOLOGIES PRIVATE LIMITED & 2 - Respondent(s)
 

========================================== 
Appearance
: 
MR DC DAVE
for Applicant(s) : 1, 
NOTICE UNSERVED for
Respondent(s) : 1, 
MR AS VAKIL for Respondent(s) : 2, 
MR AMAR N
BHATT for Respondent(s) :
3, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 14/11/2008 

 

ORAL
ORDER

Shri
D.C. Dave, learned advocate appearing on behalf of the applicant and
Shri Amar N. Bhatt, learned advocate appearing on behalf of
respondent no. 3 have jointly submitted that the parties have
settled the dispute amicably and they have arrived at the consent
terms dated 14/10/2008. They have produced on record the xerox
copies of the said settlement agreement executed between Convergelabs
Corporation, GVFL Trustee Company Private Ltd. and Mr. Amol Patel.
It is directed to be taken on record.

In
view of the settlement agreement arrived at between the parties, Shri
D.C. Dave, learned advocate appearing on behalf of the applicant does
not press the present petition. The present petition is dismissed as
not pressed.

(M.R.

SHAH, J.)

siji

   

Top