Gujarat High Court Case Information System
Print
LPA/115320/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1153 of 2007
In
MISC.CIVIL
APPLICATION - FOR ORDERS No. 1806 of 2007
In
SPECIAL CIVIL APPLICATION No. 15961 of 2006
=========================================================
A
G SCRAP CORPORATION THRO. CHIRAG J PATEL & 1 - Appellant(s)
Versus
BANK
OF BARODA THRO.ASSET RECOVERY MANAGEMENT - Respondent(s)
=========================================================
Appearance
:
MR
MANISH R BHATT for
Appellant(s) : 1 - 2.
MS NALINI S LODHA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 21/08/2008
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
This
appeal preferred under Clause 15 of the Letters Patent arises from
the order dated 9th July, 2007 made by the learned Single
Judge in above Misc.Civil Application No.1806 of 2007 (page 160 of
the paper book).
Learned
advocate Mr.Bhatt has appeared for the appellant. He has relied upon
communication dated 15th February, 2008 to submit that the
matters at dispute with the respondent Bank have been amicably
settled outside the Court.
In
view of the settlement of disputes, Mr.Bhatt seeks leave to withdraw
this appeal. Leave is granted. Appeal is disposed of as withdrawn.
(
Ms.R.M.Doshit, J )
(
Sharad D Dave, J )
srilatha
Top