Gujarat High Court
Jalaram vs Gujarat on 29 August, 2011
Gujarat High Court Case Information System Print SA/20/1997 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SECOND APPEAL No. 20 of 1997 ========================================= JALARAM OIL INDUSTRIES - Appellant(s) Versus GUJARAT ELECTRICITY BOARD & 1 - Defendant(s) ========================================= Appearance : MR MEHUL S SHAH for Appellant(s) : 1,MR SURESH M SHAH for Appellant(s) : 1, MS LILU K BHAYA for Defendant(s) : 1, None for Defendant(s) : 2, ========================================= CORAM : HONOURABLE MS.JUSTICE HARSHA DEVANI Date : 29/08/2011 ORAL ORDER
Mr.
Mehul S. Shah, learned advocate for the appellant, on instructions,
seeks permission to withdraw the appeal as the parties have settled
the matter in the Lok Adalat which was held before the Court below.
Permission
to withdraw the appeal is granted. The appeal is dismissed as
withdrawn.
[HARSHA
DEVANI, J.]
parmar*
Top