Gujarat High Court Case Information System
Print
CR.A/2308/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2308 of 2009
=========================================================
AMIT
N SHAH(HUF) - Appellant(s)
Versus
MONA
CHEMICALS & 2 - Opponent(s)
=========================================================
Appearance
:
MR
MUKESH A PATEL for
Appellant(s) : 1,
MR RD DAVE for Opponent(s) : 1 - 2.
MR DC
SEJPAL Ld. APP for Opponent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 17/08/2010
ORAL
ORDER
Heard
Mr NR Chauhan for Mr Mukesh A Patel learned advocate for the
appellant, Mr RD Dave for the respondents no. 1 and 2 and Mr DC
Sejpal Ld. APP for the respondent no. 3.
Mr
RD Dave learned advocate for the respondents no. 1 and 2 states that
the matter is settled between the parties and the payment also made
to the present appellant. Mr Chauhan learned advocate for Mr Patel
also confirms the same. In view of this statement of Mr. RD Dave,
the present appeal is disposed of accordingly. In case of any
difficulty, the appellant is at liberty to approach this Court.
(Z.K.
SAIYED, J)
mandora/
Top