Gujarat High Court High Court

Chemical vs Gujarat on 16 August, 2010

Gujarat High Court
Chemical vs Gujarat on 16 August, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1243/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1243 of 2005
 

In


 

SPECIAL
CIVIL APPLICATION No. 2196 of 2003
 

With


 

CIVIL
APPLICATION No. 9228 of 2010
 

In
 


LETTERS
PATENT APPEAL No. 1243 of 2005
 

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


 

CHEMICAL
MAZDOOR PANCHAYAT - Appellant
 

Versus
 

GUJARAT
STATE FERTILIZERS & CHEMICALS LTD & 5 - Respondents
 

=================================================
 
Appearance : 
Mr
Kunan Naik for M/s Trivedi & Gupta for Appellant: 
Mr Prakash
G. Pandya for Respondent:1, 
Mr RD Dave  for Respondents : 2  
4. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 16/08/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

It
is given out by learned counsel for the parties present that the
parties have settled their dispute and the terms of settlements have
been filed. This appeal is disposed of in terms of the settlement.

In
view of the order passed in appeal, civil application will not
survive and is disposed of.

[
BHAGWATI PRASAD, J ]

/vgn
[ S.R. BRAHMBHATT, J
]

   

Top