Gujarat High Court
Citizen vs Shree on 22 August, 2008
Gujarat High Court Case Information System
Print
AO/62/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 62 of 2008
With
CIVIL
APPLICATION No. 2295 of 2008
In
APPEAL
FROM ORDER No. 62 of 2008
=========================================================
CITIZEN
METALOI PVT LTD - Appellant(s)
Versus
SHREE
AMBICA INDUSTRIES & 6 - Respondent(s)
=========================================================
Appearance :
MR
YV BRAHMBHATT for Appellant(s) : 1,
MR PS
CHAUDHARY for Respondent(s) : 1, 5,
NOTICE SERVED BY DS for
Respondent(s) : 2 - 3.
MR NP CHAUDHARY for Respondent(s) : 4,6 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 22/08/2008
ORAL
ORDER
Mr.Y.V.Brahmbhatt,
learned Advocate appearing on behalf of the appellant has submitted
that as per the respondents, they have settled the dispute and
therefore, the cause does not survive. However, he has no further
instructions. In the facts and circumstances of the case, present
Appeal from Order and Civil Application therein are disposed of with
a liberty in favour of the appellant to revive present Appeal from
Order and Civil Application therein in case of difficulty.
[M.R.Shah,J.]
satish
Top