Gujarat High Court High Court

Physical vs D on 26 October, 2010

Gujarat High Court
Physical vs D on 26 October, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9496/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9496 of 2010
 

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

PHYSICAL
RESEARCH LABORATORY & 1 - Petitioner(s)
 

Versus
 

D
K CHAKRAVARTY - Respondent(s)
 

=========================================
 
Appearance : 
MR
RS SANJANWALA for
Petitioner(s) : 1 - 2. 
MR MUKUL SINHA for Respondent(s) : 1, 
MR
KRISHNA G PILLAI for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 26/10/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

It
is indicated by the learned Advocates for the parties that the
parties are trying to settle the dispute by negotiating outside the
Court.

Learned
Advocate Mr.Sinha indicated that his client is willing to forgo 50%
of the interest awarded. To which reaction of learned Advocate
Mr.Sanjanwala is that he will send the proposal to his client.

Stand
over to 22.11.2010.

[A.L.Dave,
J.]

[M.D.Shah,
J.]

satish

   

Top