Gujarat High Court High Court

Prafulbhai vs Manager on 12 July, 2010

Gujarat High Court
Prafulbhai vs Manager on 12 July, 2010
Author: Ks Jhaveri,&Nbsp;
   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