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