Gujarat High Court High Court

Baroda vs Shaileshbhhai on 20 July, 2010

Gujarat High Court
Baroda vs Shaileshbhhai on 20 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2052/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2052 of 2000
 

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

 

BARODA
CENTRAL COOPERATIVE BANK LTD - Petitioner(s)
 

Versus
 

SHAILESHBHHAI
LALLUBHAI RATHAVA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DG CHAUHAN for
Petitioner(s) : 1, 
MR TR MISHRA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 20/07/2010
 

ORAL
ORDER

It
is submitted by the learned advocate for the petitioner that the
parties have arrived at an amicable settlement out of the Court.
Hence, the present petition may be disposed of accordingly.

In
view of aforesaid, the present petition stands disposed of
accordingly. Rule is discharged with no order as to costs. Interim
relief, if any, stands vacated.

Liberty
to revive in case of difficulty.

(K.S.

Jhaveri, J)

Aakar

   

Top