Gujarat High Court High Court

Ahmedabad vs Mahendra on 1 July, 2011

Gujarat High Court
Ahmedabad vs Mahendra on 1 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/6460/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 6460 of 1999
 

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


 

AHMEDABAD
ELECTRICITY CO.LTD - Appellant(s)
 

Versus
 

MAHENDRA
AMBALAL DAVE - Defendant(s)
 

=========================================================
 
Appearance : 
MR
KB PUJARA for
Appellant(s) : 1, 
MR KARTIKEY P RAWAL for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 01/07/2011 

 

 
 


 

ORAL
ORDER

In
view of the affidavit-in-reply dated 19.08.2010, the original
plaintiff seeks permission to withdraw the suit in question in view
of the settlement arrived at between the parties. Permission as
prayed for is granted. The impugned order dated 29.06.1999 passed by
the learned City Civil Court, Ahmedabad in Civil Suit No. 1359 of
1993 is quashed and set aside. The appeal stands disposed of
accordingly

[K.S.

JHAVERI, J.]

/phalguni/

   

Top