Gujarat High Court
Jalaram vs Gujarat on 29 August, 2011
Gujarat High Court Case Information System
Print
SA/20/1997 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 20 of 1997
=========================================
JALARAM
OIL INDUSTRIES - Appellant(s)
Versus
GUJARAT
ELECTRICITY BOARD & 1 - Defendant(s)
=========================================
Appearance :
MR
MEHUL S SHAH for
Appellant(s) : 1,MR SURESH M SHAH for Appellant(s) : 1,
MS LILU K
BHAYA for Defendant(s) : 1,
None for Defendant(s) :
2,
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 29/08/2011
ORAL
ORDER
Mr.
Mehul S. Shah, learned advocate for the appellant, on instructions,
seeks permission to withdraw the appeal as the parties have settled
the matter in the Lok Adalat which was held before the Court below.
Permission
to withdraw the appeal is granted. The appeal is dismissed as
withdrawn.
[HARSHA
DEVANI, J.]
parmar*
Top