Gujarat High Court High Court

Baroda vs Kanubhai on 15 July, 2010

Gujarat High Court
Baroda vs Kanubhai on 15 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/636/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 636 of 2000
 

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


 

BARODA
CENTRAL CO-OPERATIVE BANK LTD - Petitioner(s)
 

Versus
 

KANUBHAI
PRAGJIBHAI PATEL - Respondent(s)
 

=========================================================
 
Appearance : 
MR
DG CHAUHAN for
Petitioner(s) : 1, 
MR TR MISHRA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 15/07/2010 

 

ORAL
ORDER

Mr.

T.R. Mishra, learned counsel for the respondent, states that the
dispute has been amicably settled between the parties. In view of the
above, the petition stands disposed of. Rule is discharged. Interim
relief, if any, stands vacated.

[K.S.

JHAVERI, J.]

Pravin/*

   

Top