Gujarat High Court Case Information System
Print
SCA/12218/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12218 of 2005
==========================================
PRESIDENT
& 1 - Petitioner(s)
Versus
KIRTIBEN
BHARATKUMAR NAIK & 1 - Respondent(s)
==========================================
Appearance
:
MR BM
MANGUKIYA for Petitioner(s) : 1 - 2.
MS MAMTA
R VYAS for Respondent(s) : 1,
MR PRASHANT G DESAI for
Respondent(s) : 2,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/10/2008
ORAL
ORDER
The
matter was dismissed for default today and after the order of
dismissal learned advocates for the parties came before this Court.
On the oral request the order of dismissal is recalled and the
matter is restored to file.
Mr.
Mangukia, learned advocate for the petitioner has has stated that
the petitioner is ready and willing to pay a sum of Rs 2.5 lacs by
way of full and final payment and the matter can be settled
accordingly. Mr. Mangukia has handed over the cheque for the said
sum. In case the respondent is not agreeable for this amount, he
will return the cheque and the matter will be heard on merits.
Matter shall be listed for hearing on 17th October 2008.
(K.S.
Jhaveri,J.)
mary//
Top