Gujarat High Court High Court

Indian vs Shaifali on 3 October, 2011

Gujarat High Court
Indian vs Shaifali on 3 October, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/169/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 169 of 2010
 

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


 

INDIAN
CORE OILS PVT LTD - Petitioner(s)
 

Versus
 

SHAIFALI
STEELS LTD - Respondent(s)
 

=========================================
 
Appearance : 
MR
VM PANCHOLI for
Petitioner(s) : 1, 
MR Pahva for Mr. RUTVIJ S OZA for Respondent(s)
: 1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 03/10/2011 

 

 
ORAL
ORDER

Mr.

Pahva, learned counsel for the respondent-company and, Mr. Pancholi,
learned advocate for the petitioner, have jointly submitted that the
respondent has made an offer for resolution of the dispute by way of
mutual agreement/ settlement and such offer is under consideration
which is required to be forwarded to the petitioner who, upon receipt
and consideration of the offer, shall convey the response. For the
said purpose, learned counsel for the contesting parties have jointly
requested for adjournment. Hence, S.O. to 17.10.2011.
Request for order for publication of advertisement, in view of the
aforesaid development and request, is deferred until the next date of
hearing.

[K.M.THAKER,
J.]

JYOTI

   

Top