Gujarat High Court Case Information System
Print
COMP/148/2010 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 148 of
2010
=========================================================
M/S
KARAN WOOSIN LIMITED - Petitioner(s)
Versus
M/S
LIVERPOOL RTAIL INDIA LIMITED - Respondent(s)
=========================================================
Appearance
:
MRS
SWATI SOPARKAR for
Petitioner(s) : 1,
MR RITURAJ M MEENA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 15/12/2010
ORAL
ORDER
1. Heard
Mrs.Swati Soparkar, learned advocate for the petitioner and
Mr.Rituraj M. Meena, learned advocate for the respondent-Company.
2. Mr.Meena,
learned advocate for the respondent-Company, has submitted that the
Law Officer of the respondent-Company viz. Mr.Anil Sharma is present
in the Court. On his instruction, he has stated that the
respondent-Company has already forwarded to the petitioner-Company
the demand draft dated 23.10.2010 in the sum of Rs.5 lacs drawn by
HDFC Bank Ltd. in favour of the petitioner.
3. Mr.Meena,
learned advocate for the respondent-Company has, on instruction from
the Law Officer Mr.Anil Sharma, also submitted that the company, in
accordance with earlier statement to clear the balance amount/dues in
three months, submitted that the dues will be cleared in installments
to be over within three months. On this count, Mr.Meena has, after
consulting and on instruction from his client – officer present in
the Court, accepted the suggestion of Mrs.Soparkar, learned advocate
for the petitioner that the balance amount approximately of
Rs.25,02,184/- shall be cleared in equal installment in following
manner:-
Date
Amount
(Rs.)
30.12.2010
5,00,000/-
14.01.2011
5,00,000/-
30.01.2011
5,00,000/-
5.02.2011
5,00,000/-
28.02.2011
5,02,184/-
4. The
undertaking to the aforesaid effect will be filed by the Competent
Officer of the Company within one week from today with a copy to the
learned advocate for the petitioner.
5. With
the aforesaid clarifications and directions, the petition is disposed
off at this stage. In case of any difficulty, it would be open to the
petitioner to file appropriate application. The petition stands
disposed off.
(K.M.
Thaker, J.)
rakesh/
Top