Gujarat High Court
Hdfc vs Jeetjatan on 30 September, 2011
Gujarat High Court Case Information System
Print
COMP/215/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 215 of 2010
=========================================
HDFC
BANK LTD - Petitioner(s)
Versus
JEETJATAN
COMPUFORMS PVT LTD - Respondent(s)
=========================================
Appearance :
MR
PM DAVE for
Petitioner(s) : 1,MR ASIT B JOSHI for Petitioner(s) : 1,
MR
HARSHADRAY A DAVE for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 30/09/2011
ORAL
ORDER
The
learned Advocate for the respondent has given written offer for
settlement of the dispute, to the learned Advocate for the
petitioner. Learned Advocate for the petitioner submitted that since
the petitioner is a Bank, he will have to get the written
instructions with regard to the respondent’s offer. He has,
therefore, requested for time. Hence, S.O. to 11th October
2011.
(K.M.THAKER,
J.)
jani
Top