Gujarat High Court
Baroda vs Kanubhai on 15 July, 2010
Gujarat High Court Case Information System
Print
SCA/636/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 636 of 2000
=========================================================
BARODA
CENTRAL CO-OPERATIVE BANK LTD - Petitioner(s)
Versus
KANUBHAI
PRAGJIBHAI PATEL - Respondent(s)
=========================================================
Appearance :
MR
DG CHAUHAN for
Petitioner(s) : 1,
MR TR MISHRA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/07/2010
ORAL
ORDER
Mr.
T.R. Mishra, learned counsel for the respondent, states that the
dispute has been amicably settled between the parties. In view of the
above, the petition stands disposed of. Rule is discharged. Interim
relief, if any, stands vacated.
[K.S.
JHAVERI, J.]
Pravin/*
Top