Gujarat High Court
Co-Operative vs Babubhai on 18 January, 2010
Gujarat High Court Case Information System
Print
SCA/10549/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10549 of 2005
=========================================================
CO-OPERATIVE
BANK OF AHMEDABAD - Petitioner(s)
Versus
BABUBHAI
POPATBHAI PATEL & 3 - Respondent(s)
=========================================================
Appearance :
MR
SAURABH G AMIN for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1,
HL PATEL
ADVOCATES for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 18/01/2010
ORAL
ORDER
Mr.
Amin, learned counsel for the petitioner states that parties have
entered into settlement and as per the settlement, the installments
are being paid and the last installment is to be paid in May 2010.
He states that either the petition may be adjourned beyond the said
period or the Court may pass appropriate order.
In
view of the aforesaid settlement as declared, the petition would
not survive. Disposed of accordingly. Liberty to apply in case of
difficulty. Rule discharged. I.R. If any shall stand vacated.
(JAYANT PATEL, J.)
*bjoy
Top