Gujarat High Court Case Information System
Print
COMP/114/2011 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 114 of 2011
=================================================
SONAL
APPARELS PRIVATE LIMITED - Petitioner(s)
Versus
LIVERPOOL
RETAIL INDIA LIMITED - Respondent(s)
=================================================
Appearance :
MRS
SWATI SOPARKAR for Petitioner(s) : 1,
MR BM MANGUKIYA for
Respondent(s) : 1,
MS BELA A PRAJAPATI for Respondent(s) : 1,
MR
N P CHAUHAN for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 30/09/2011
ORAL ORDER
On
26.9.2011, the hearing of the petition was adjourned in view of the
submission of learned advocate for the respondent that the parties
are negotiating and there is likelihood of the matter being settled.
It was also submitted that settlement may be presented on record on
30.9.2011. In view of such submission, the petition was adjourned to
today.
On
behalf of Mr. Mangukiya, learned advocate for the respondent, it is
submitted today that learned advocate is likely to receive necessary
and appropriate instructions from his client by 3.10.2011. Therefore,
a request is made that the hearing of the petition may be adjourned
to 3.10.2011, and, in the meanwhile, the proposal for settlement will
be submitted to the petitioner or petitioner’s advocate.
Hence,
S.O. to 3.10.2011.
[K.M.Thaker,
J.]
kdc
Top