Gujarat High Court Case Information System
Print
SCA/12118/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12118 of
2008
=========================================================
S
R CONSTRUCTION THROUGH PROP RAMESHWAR R MISHRA BY HIS - Petitioner(s)
Versus
UNITED
MACHINARY STORES PVT LTD - Respondent(s)
=========================================================
Appearance
:
MR
JV MEHTA for
Petitioner(s) : 1,MS
KRISHNA B MEHTA for
Petitioner(s) : 1,
None
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 30/09/2008
ORAL ORDER
Learned
advocate Mr JV Mehta for the petitioner original defendant
submitted that the petitioner had paid the full price for supply of
goods by the respondent as agreed between the parties. Though there
was no escalation clause in the agreement, the petitioner had also
paid 30% extra since the petitioner had received higher payment from
Essar Construction. The respondent original plaintiff, however,
insisted on escalation to the extent of 50%. Despite the above,
learned Trial Judge has granted conditional leave in the summary suit
filed by the respondent herein.
Considering
the submissions made, issue Notice returnable on 20.10.2008.
(AKIL
KURESHI, J.)
mrpandya*
Top