Gujarat High Court Case Information System
Print
AS/9/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
ADMIRALITY
SUIT No. 9 of 2006
with
OJ
MCA No.238 of 2006
=========================================
MUNDRA
PORT AND SPECIAL ECONOMIC ZONE LTD. - Plaintiff(s)
Versus
M.V.
BAHIA BLANCA & 2 - Defendant(s)
=========================================
Appearance :
Mr.
Abhishek Mehta for M/S TRIVEDI &
GUPTA for
Plaintiff(s) : 1,
MR VK BHATT for Defendant(s) : 1,
None for
Defendant(s) : 2,
Ms.
Sangeeta Pahwa for MR NAVIN K PAHWA for Defendant(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 09/05/2011
ORAL
ORDER
Heard
the learned counsel for the parties,
Learned
counsel for the parties jointly submit that, as per the consent terms
recorded on 6th May 2011 between the parties, namely, the
plaintiff, defendant No.1 and defendant No.3, the dispute is settled
out of the court in terms of the consent terms signed by the parties
and their advocates respectively. It is further submitted that the
demand draft of Rs.450 lakhs being No.440493 dated 26.4.2011 drawn in
favour of Mundra Port issued by the Standard Chartered Bank, Mumbai,
is handed over to the learned counsel for the plaintiff in the Court
today when the matter is taken up for hearing.
The
consent terms is ordered to be taken on record and shall form part of
the order.
In
view of the above, no dispute remains between the parties and the
suit is dismissed as settled out of the Court in terms of the consent
terms dated 6.5.2011. Notice is discharged. The interim relief stands
vacated. There shall no order as to costs.
OJ
Misc. Civil Application also stands disposed of.
(ANANT
S. DAVE, J.)
(swamy)
Top