Gujarat High Court High Court

A vs Bank on 21 August, 2008

Gujarat High Court
A vs Bank on 21 August, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/115320/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1153 of 2007
 

In


 

MISC.CIVIL
APPLICATION - FOR ORDERS No. 1806 of 2007
 

In
SPECIAL CIVIL APPLICATION No. 15961 of 2006
 

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

 

A
G SCRAP CORPORATION THRO. CHIRAG J PATEL & 1 - Appellant(s)
 

Versus
 

BANK
OF BARODA THRO.ASSET RECOVERY MANAGEMENT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MANISH R BHATT for
Appellant(s) : 1 - 2. 
MS NALINI S LODHA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 21/08/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

This
appeal preferred under Clause 15 of the Letters Patent arises from
the order dated 9th July, 2007 made by the learned Single
Judge in above Misc.Civil Application No.1806 of 2007 (page 160 of
the paper book).

Learned
advocate Mr.Bhatt has appeared for the appellant. He has relied upon
communication dated 15th February, 2008 to submit that the
matters at dispute with the respondent Bank have been amicably
settled outside the Court.

In
view of the settlement of disputes, Mr.Bhatt seeks leave to withdraw
this appeal. Leave is granted. Appeal is disposed of as withdrawn.

(
Ms.R.M.Doshit, J )

(
Sharad D Dave, J )

srilatha

   

Top