Gujarat High Court
Ahmedabad vs Ambuja on 13 August, 2010
Gujarat High Court Case Information System
Print
FA/459219/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4592 of 1995
=========================================================
AHMEDABAD
MUNICIPAL CORP. - Appellant(s)
Versus
AMBUJA
SYNTHETIC MILLS PVTD. LTD., - Defendant(s)
=========================================================
Appearance
:
MR
MG NAGARKAR for
Appellant(s) : 1,
NOTICE NOT RECD BACK for Defendant(s) : 1,
MR
VC DESAI for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 13/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr.Nagarkar,
learned counsel for the appellant Ahmedabad Municipal
Corporation, states that the matter is settled outside the Court and
he has instructions to withdraw the Appeal.
Permission
granted. The Appeal is disposed of as withdrawn. Notice is
discharged. There shall be no orders as to costs.
(Jayant
Patel, J.)
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top