Gujarat High Court
Paper vs Seshasayee on 4 November, 2010
Gujarat High Court Case Information System
Print
FA/3773/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3773 of 2006
=========================================================
PAPER
SELILNG AGENCY - Appellant(s)
Versus
SESHASAYEE
PAPER & BOARDS LTD - Defendant(s)
=========================================================
Appearance
:
MR
JIGAR P RAVAL for
Appellant(s) : 1,
None for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANIL R. DAVE
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 31/01/2007
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE ANIL R. DAVE)
Before
the appeal has been effectively heard, learned advocate Shri Jigar
Rawal appearing for the appellant has submitted that the parties to
the litigation have settled their dispute out of the Court by
executing a deed of compromise and settlement dated 30th
December, 2006. A copy of the said deed is placed on record. In the
circumstances, he seeks permission to withdraw the appeal.
Permission
for withdrawal of the appeal is granted. The appeal stands disposed
of as withdrawn.
(ANIL
R. DAVE, J.) (HARSHA DEVANI, J.)
siji
Top