Gujarat High Court High Court

Sir vs Bharat on 12 November, 2008

Gujarat High Court
Sir vs Bharat on 12 November, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/22/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 22 of 2008
 

With


 

CIVIL
APPLICATION No. 779 of 2008
 

In
 


APPEAL FROM ORDER No. 22 of
2008
 

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


 

SIR
JAMSETJEE JEJEEBHOY PARSEEBENEVOLENT INSTITUTION & 12 -
Appellant(s)
 

Versus
 

BHARAT
MOHANLAL KANSARA & 5 - Respondent(s)
 

=========================================================
Appearance : 
MR
DEVANG NANAVATI for Appellant(s) : 1 - 13. 
MR
TUSHAR MEHTA for Respondent(s) : 1 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 12/11/2008 

 

 
ORAL
ORDER

Shri
Sudhir Nanavati, learned Senior Advocate with Shri Devang Nanavait,
learned advocate for the appellant and Shri Tushar Mehta, learned
Senior Advocate with Shri Viral Shah, learned advocate for the
respondents have jointly submitted that parties have settled the
dispute amicably and they have entered into the consent terms, which
is produced on record. The same is directed to be taken on record. In
view of the above consent terms, learned advocates for the respective
parties have requested to dispose of the present Appeal from Order
and Civil Application therein. Parties are directed to act as per the
consent terms as agreed by the learned advocates for the respective
parties. Accordingly, Appeal from order is disposed of in terms of
consent terms. In view of the disposal of the Appeal from Order, no
order in Civil Application.

(M.R.SHAH,
J.)

kaushik

   

Top