Gujarat High Court Case Information System
Print
FA/2214/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2214 of 2007
with
CIVIL
APPLICATION No.6390 of 2007
==========================================
GUJARAT
CHEMICALS PORT TERMINAL CO. LTD.
Versus
SOLAR
TRADELINKS PVT LTD.
==========================================
Appearance
:
NANAVATI ASSOCIATES for
Appellant
MR AR MAJMUDAR for
Respondent
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 25/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Learned
advocate Mr.Bhavesh Choksi for Nanavati Associates for the appellant
places on record the copy of the communication dated 20.08.2008 of
the appellant addressed to the learned advocate for the appellant
along with the copy of the letter addressed by the respondent to the
appellant and according to these two communications, the present
appeal is settled out of the Court and after the respondent has made
payment to the appellant to the tune of Rs.41,29,365-00 [Rupees
Forty One Lacs Twenty Nine Thousand Three Hundred Sixty Five only]
for full and final settlement. Learned advocate for the appellant
acknowledges settlement and upon his request both the communications
referred to above, are taken on record. Learned advocate Mr.Jayesh
Dodiya for learned advocate Mr.A. R. Majmudar for the respondent is
also present.
Learned
advocate for the appellant seeks permission to withdraw this appeal
as well as Civil Application No.6390/2007 preferred in this appeal
for interim orders.
Permission
as prayed for is granted. The present First Appeal as well as Civil
Application No.6390/2007 both stands disposed of, as withdrawn.
Court fee paid by the appellant, if any, refundable to the appellant
as per the law be refunded to the learned advocate for the
appellant.
[J.
R. VORA,J.] [J. C. UPADHYAYA,J.]
vijay
Top