Gujarat High Court High Court

Brightstar vs M/S on 14 September, 2010

Gujarat High Court
Brightstar vs M/S on 14 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3105/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3105 of 2009
 

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


 

BRIGHTSTAR
PROJECTS PVT LTD, THRO DIRECTOR, SURESH S JAISWAL - Petitioner(s)
 

Versus
 

M/S
TORRENT POWER LIMITED, THRO GENERAL MANAGER (LEGAL) - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MAYUR RAJGURU for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1, 
MR
KB PUJARA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 14/09/2010 

 

 
ORAL
ORDER

The
learned counsel for the petitioner state that the respective parties
have settled the matter outside the Court. In support of his
submission, he had placed on record the settlement purshis arrived at
between the parties. The petition therefore, stands disposed of. The
parties will be governed by the settlement purshis arrived at between
them. Notice is discharged. Interim relief, if any, stands vacated.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top