Gujarat High Court High Court

Ahmedabad vs Ambuja on 13 August, 2010

Gujarat High Court
Ahmedabad vs Ambuja on 13 August, 2010
Author: Jayant Patel,&Nbsp;Honble Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/459219/1995	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 4592 of 1995
 

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

 

AHMEDABAD
MUNICIPAL CORP. - Appellant(s)
 

Versus
 

AMBUJA
SYNTHETIC MILLS PVTD. LTD., - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MG NAGARKAR for
Appellant(s) : 1, 
NOTICE NOT RECD BACK for Defendant(s) : 1, 
MR
VC DESAI for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 13/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr.Nagarkar,
learned counsel for the appellant Ahmedabad Municipal
Corporation, states that the matter is settled outside the Court and
he has instructions to withdraw the Appeal.

Permission
granted. The Appeal is disposed of as withdrawn. Notice is
discharged. There shall be no orders as to costs.

(Jayant
Patel, J.)

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top