Gujarat High Court
Prafulbhai vs Manager on 12 July, 2010
Gujarat High Court Case Information System
Print
SCA/3329/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3329 of 2010
=========================================================
PRAFULBHAI
ISHVARBHAI DESAI - Petitioner(s)
Versus
MANAGER
& 2 - Respondent(s)
=========================================================
Appearance :
MR
HL RAVAL for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
3.
NANAVATI ASSOCIATES for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 12/07/2010
ORAL
ORDER
The
learned counsel for the respective parties state that the parties
have arrived at an amicable settlement and
they had jointly execute a consent terms dated 05.07.2010. The said
consent terms are taken on record. Thus, the parties shall be
governed by the consent terms arrived at between them. The petition,
therefore, stands disposed of. Notice is discharged.
[K.S.
JHAVERI, J.]
/phalguni/
Top