CA/6930/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR DIRECTION No. 6930 of 2008 In SPECIAL CIVIL APPLICATION No. 9418 of 2003 ========================================================= NATVARGIRI M MEGHNATHI - Petitioner(s) Versus SAURASHTRA CHEMICALS LIMITED - Respondent(s) ========================================================= Appearance : MR HASIT H JOSHI for Petitioner(s) : 1, NANAVATI ASSOCIATES for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 14/07/2008 ORAL ORDER
Mr.
Nirav A Joshi for Nanavati Associates submits that so as to put an
end to the controversy involved in the petition the petitioner is
ready and willing to make payment of the difference amount between
the amount paid to the respondent from the date of his reinstatement
i.e., 31.7.2004 till the date of his retirement/superannuation i.e.,
November 2007. He states that the company will make the payment if
the matter is fully and finally settled in respect of the aforesaid
difference amount on or before 25th July 2008. Mr. Joshi
seeks two days time to seek instructions from his client as to
whether he is ready and willing to finally settle the matter or not.
S.O. to 17th July 2008.
[
K.M. Thaker, J. ]
rmr.