Gujarat High Court High Court

Arun vs Doshion on 11 February, 2010

Gujarat High Court
Arun vs Doshion on 11 February, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/52/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 52 of 2010
 

With


 

CIVIL
APPLICATION No. 1534 of 2010
 

In


 

APPEAL
FROM ORDER No. 52 of 2010
 

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


 

ARUN
PAHWA - Appellant
 

Versus
 

DOSHION
LIMITED & 1 - Respondents
 

=================================================
 
Appearance : 
MR
RAVI KARNAVAT for Appellant: 
None for Respondents : 1 -
2. 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 11/02/2010 

 

ORAL
ORDER

Shri
Ravi Karnavat, learned advocate appearing for the appellant submits
that bearing-in-mind the terms of agreement between the parties
placed on record at page-12, reading the same with the consistent
stand in plaint & reflected in the application for injunction, it
can well be said that the plaintiff is ready & willing to pay up
the remaining armount of loan at a one go, so that the car which has
a very limited years to run could be handed over to him as it was
actually to be handed over to him, and the entire suit may be put an
end to. In view of this statement made by learned advocate at the
Bar under the instruction of his client, the Court is inclined to
issue notice for final disposal of this appeal as well as the suit
itself. The other side is expected to be ready with their defence,
if any, on or before the returnable date. Notice for final disposal
returnable on 8/3/2010.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top