Gujarat High Court High Court

Irrigation vs Shajanand on 28 January, 2011

Gujarat High Court
Irrigation vs Shajanand on 28 January, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/546/1991	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 546 of 1991
 

With


 

FIRST
APPEAL No. 547 of 1991
 

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

 

IRRIGATION
DEPARTMENT GOVT.OF GUJARAT - Appellant(s)
 

Versus
 

SHAJANAND
ENGINEERING WORKS PVT.LTD. - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
NEERAJ SONI ASST.GOVERNMENT PLEADER
for
Appellant(s) : 1, 
RULE SERVED for Defendant(s) : 1, 
(MR HARIN P
RAVAL) for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 28/01/2011 

 

 
ORAL
ORDER

Both
these appeals arise out of the order of appointment and Award
declared by the learned sole Arbitrator. These First Appeals are of
the year 1991. It appears that both these appeals were placed on
board for hearing in the year 2006 and an Affidavit was filed on
behalf of the respondents and a Further Affidavit was also filed on
behalf of the respondents stating that the dispute is amicable
settled between the parties and on payment of Rs.56,700=00 and
Rs.9,039=00 by the respondent herein, both the appeals are to be
withdrawn. It appears that the copy of the Further Affidavit has
been served upon the office of the Government Pleader way back on
8/8/2007, and there is no counter to the same.

In
view of the Further Affidavit dtd.25/7/2007 affirmed by one
Mr.Navinbhai Dave son of Chandulal Dave, Director of respondent,
both these First Appeals are dismissed. However, parties are at
liberty to revive both these First Appeals in case of any difficulty
and/or averments made in the Further Affidavit dtd.25/7/2007 are
controverted.

[M.R.

SHAH, J.]

rafik

   

Top