Gujarat High Court High Court

Co-Operative vs Babubhai on 18 January, 2010

Gujarat High Court
Co-Operative vs Babubhai on 18 January, 2010
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10549/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10549 of 2005
 

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


 

CO-OPERATIVE
BANK OF AHMEDABAD - Petitioner(s)
 

Versus
 

BABUBHAI
POPATBHAI PATEL & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
SAURABH G AMIN for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
HL PATEL
ADVOCATES for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 18/01/2010 

 

 
 
ORAL
ORDER

Mr.

Amin, learned counsel for the petitioner states that parties have
entered into settlement and as per the settlement, the installments
are being paid and the last installment is to be paid in May 2010.
He states that either the petition may be adjourned beyond the said
period or the Court may pass appropriate order.

In
view of the aforesaid settlement as declared, the petition would
not survive. Disposed of accordingly. Liberty to apply in case of
difficulty. Rule discharged. I.R. If any shall stand vacated.

(JAYANT PATEL, J.)

*bjoy

   

Top