Gujarat High Court High Court

Pravinaben vs Security on 12 September, 2008

Gujarat High Court
Pravinaben vs Security on 12 September, 2008
Bench: S.R.Brahmbhatt
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8798/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8798 of 2007
 

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


 

PRAVINABEN
KISHANLAL KOHLI C/O BHARAT.T.MAJMUDAR - Petitioner
 

Versus
 

SECURITY
SERVICES & INTELLIGENCE BUREAU - Respondent
 

=========================================================
 
Appearance : 
MR
SUBRAMANIAM IYER for Petitioner : 1, 
MR DG
SHUKLA for Respondent:
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 12/09/2008 

 

 
 
ORAL
ORDER

Learned
counsels for the respective parties have presented consent terms
signed by respective parties as well as their counsels and made
request to modify the award impugned in terms of the consent terms.
Parties are present in the court and they are identified by their
respective counsels. The consent term is ordered to be taken on
record.

Shri
D.G. Shukla, learned counsel appearing for respondent handed over
the cheques for the amount agreed to Shri S.H. Iyer, learned counsel
appearing for petitioner.

Accordingly,
the award impugned shall stand modified in light of the consent
terms. Liberty is granted to the parties to approach this Court in
case of difficulty. The petition stands disposed of. Notice
discharged.

(S.R.BRAHMBHATT,
J.)

pallav