Gujarat High Court High Court

Paper vs Seshasayee on 4 November, 2010

Gujarat High Court
Paper vs Seshasayee on 4 November, 2010
Author: Anil R. Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/3773/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3773 of 2006
 

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

 

PAPER
SELILNG AGENCY - Appellant(s)
 

Versus
 

SESHASAYEE
PAPER & BOARDS LTD - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
JIGAR P RAVAL for
Appellant(s) : 1, 
None for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANIL R. DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 31/01/2007 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE ANIL R. DAVE)

Before
the appeal has been effectively heard, learned advocate Shri Jigar
Rawal appearing for the appellant has submitted that the parties to
the litigation have settled their dispute out of the Court by
executing a deed of compromise and settlement dated 30th
December, 2006. A copy of the said deed is placed on record. In the
circumstances, he seeks permission to withdraw the appeal.

Permission
for withdrawal of the appeal is granted. The appeal stands disposed
of as withdrawn.

(ANIL
R. DAVE, J.) (HARSHA DEVANI, J.)

siji

   

Top