Gujarat High Court
Ahmedabad vs Mahendra on 1 July, 2011
Gujarat High Court Case Information System
Print
FA/6460/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 6460 of 1999
=========================================================
AHMEDABAD
ELECTRICITY CO.LTD - Appellant(s)
Versus
MAHENDRA
AMBALAL DAVE - Defendant(s)
=========================================================
Appearance :
MR
KB PUJARA for
Appellant(s) : 1,
MR KARTIKEY P RAWAL for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 01/07/2011
ORAL
ORDER
In
view of the affidavit-in-reply dated 19.08.2010, the original
plaintiff seeks permission to withdraw the suit in question in view
of the settlement arrived at between the parties. Permission as
prayed for is granted. The impugned order dated 29.06.1999 passed by
the learned City Civil Court, Ahmedabad in Civil Suit No. 1359 of
1993 is quashed and set aside. The appeal stands disposed of
accordingly
[K.S.
JHAVERI, J.]
/phalguni/
Top