Gujarat High Court
Jahnvi vs Marwar on 3 October, 2011
Gujarat High Court Case Information System
Print
COMP/303/2008 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 303 of 2008
With
COMPANY
PETITION No. 304 of 2008
With
COMPANY
PETITION No. 305 of
2008
=================================================
JAHNVI
MAKWANA CONSTRUCTION PVT LTD - Petitioner(s)
Versus
MARWAR
HOTELS LIMITED - Respondent(s)
=================================================
Appearance :
M/S
WADIA GHANDY &CO for Petitioner(s) : 1,
MR SS PANESAR for
Respondent(s) : 1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 03/10/2011
COMMON ORAL ORDER
Learned
advocate for the petitioner has submitted that according to the
information given by the respondent, some discussions for resolution
of dispute, by way of settlement, are in progress. It is reported
that learned advocate for the respondent has filed sick note today.
Therefore, the factual aspects regarding the negotiations and/or
progress, if any, in the process of negotiation could not be
ascertained. In view of the sick note filed by the learned advocate
for the respondent, S.O. to 20.10.2011.
[K.M.Thaker]
kdc
Top