Gujarat High Court
M/S vs M/S on 25 June, 2010
Gujarat High Court Case Information System
Print
COMP/163/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 163 of 2007
=========================================================
M/S
BOMBAY MINERALS LTD. - Petitioner(s)
Versus
M/S
MEENA AGENCY PVT LTD. - Respondent(s)
=========================================================
Appearance
:
MR
SN THAKKAR for
Petitioner(s) : 1,
MR NV ANJARIA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 25/06/2010
ORAL
ORDER
It
is reported that the modalities of settlement have been worked out
but it is required to be reduced in writing.
It
is to be noted that this Company Petition is of the year 2007 and
cannot be adjourned, however, it is reported that the parties are
trying to negotiate and settle other disputes also.
Under
the circumstances, as a last chance, S.O. to 2/7/2010. To be treated
as Part-heard.
[M.R.
SHAH, J.]
rafik
Top