Gujarat High Court Case Information System
Print
LPA/401/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 401 of 2009
In
SPECIAL CIVIL APPLICATION No. 3124 of
2009
=================================================
NATUBHAI
RAMBHAI PRAJAPATI - Appellant(s)
Versus
BANK
OF BARODA & 2 - Respondent(s)
=================================================
Appearance
:
MR
AJ YAGNIK for Appellant(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 1,
MR PRANAV G DESAI for Respondent(s) :
1,
UNSERVED-REFUSED (N) for Respondent(s) : 2,
MR DHAVAL M
BAROT for Respondent(s) :
3,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 22/03/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
On
15th March 2011, learned counsel appearing on behalf of the 3rd
respondent informed the Court that the parties have settled the
matter outside the Court. Counsel for the appellant was allowed time
to obtain instructions. Today when the matter was taken up, it is
informed that the matter has been settled outside the Court. In view
of such settlement made by the parties, no other order is required to
be passed in this appeal and the parties will be guided by the
settlement as made between them. The interim order passed earlier
stands vacated. Letters Patent Appeal stands disposed of.
(S.J.
MUKHOPADHAYA, C.J.)
(J.B.
PARDIWALA, J.)
[sn
devu] pps
Top