Gujarat High Court High Court

Zydus vs Pradip on 1 March, 2011

Gujarat High Court
Zydus vs Pradip on 1 March, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/158/2011	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 158 of 2011
 

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

ZYDUS
TRAVEL EASE PVT LTD (TRAVEL N EASE) - Petitioner(s)
 

Versus
 

PRADIP
CHAMPAKLAL SHAH - Respondent(s)
 

=================================================
 
Appearance : 
NANAVATI
ASSOCIATES for Petitioner(s) : 1, 
MR AK CLERK for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 01/03/2011  
ORAL ORDER

Mr.

Gandhi, learned advocate for the petitioner, has submitted that the
petitioner is ready and willing to make reasonable offer for full and
final settlement of the entire dispute, including the dispute
involved in the parent proceedings. He has also submitted that during
the period the petition remains pending, the petitioner may also
consider the option of offering the reinstatement to the respondent
subject to the contentions or final decision in the petition. He has
stated that for the purpose of finalizing the offer and conveying it
to the learned advocate for the respondent, the petitioner needs time
for couple of days. Hence, S.O. to 4.3.2011.

[K.M.Thaker,
J.]

kdc

   

Top