Gujarat High Court High Court

First Appeal No. 1437 Of 1992 vs Unknown on 15 November, 2011

Gujarat High Court
First Appeal No. 1437 Of 1992 vs Unknown on 15 November, 2011
Author: Mr.Justice B.N.Kirpal, R.K.Abichandani,
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     FIRST APPEAL No 1437 of 1992



     --------------------------------------------------------------
     ANAND NAGARPALIKA
Versus
     GUJARAT STATE ROAD TRANSPORT CORPORATION
     --------------------------------------------------------------
     Appearance:
     1. First Appeal No. 1437 of 1992
          .......... for Petitioner No. 1
          .......... for Respondent No. 1


     --------------------------------------------------------------


              CORAM : THE CHIEF JUSTICE MR B.N.KIRPAL
                                 and
                      MR.JUSTICE R.K.ABICHANDANI


              Date of Order: 01/09/1994


ORAL ORDER

It is stated that a settlement between
the parties has been arrived at and the same is sent to
the state government for approval

In view of the settlement Mr.Anand does
not press this appeal for the present. In case the state
government refuses the permission that liberty is granted
to the appellant to revive the appeal. Appeal disposed of
accordingly

Dt.1/9/1994[B.N.KIRPAL,CJ.]

[R.K.ABICHANDANI,J.]