Gujarat High Court High Court

Citizen vs Shree on 22 August, 2008

Gujarat High Court
Citizen vs Shree on 22 August, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/62/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 62 of 2008
 

With


 

CIVIL
APPLICATION No. 2295 of 2008
 

In


 

APPEAL
FROM ORDER No. 62 of 2008
 

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


 

CITIZEN
METALOI PVT LTD - Appellant(s)
 

Versus
 

SHREE
AMBICA INDUSTRIES & 6 - Respondent(s)
 

=========================================================
Appearance : 
MR
YV BRAHMBHATT for Appellant(s) : 1, 
MR PS
CHAUDHARY for Respondent(s) : 1, 5, 
NOTICE SERVED BY DS for
Respondent(s) : 2 - 3. 
MR NP CHAUDHARY for Respondent(s) : 4,6 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 22/08/2008 

 

 
ORAL
ORDER

Mr.Y.V.Brahmbhatt,
learned Advocate appearing on behalf of the appellant has submitted
that as per the respondents, they have settled the dispute and
therefore, the cause does not survive. However, he has no further
instructions. In the facts and circumstances of the case, present
Appeal from Order and Civil Application therein are disposed of with
a liberty in favour of the appellant to revive present Appeal from
Order and Civil Application therein in case of difficulty.

[M.R.Shah,J.]

satish

   

Top