Gujarat High Court
Pashchim vs Rajesh on 10 January, 2011
Gujarat High Court Case Information System
Print
AO/87/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 87 of 2010
=========================================================
PASHCHIM
GUJARAT VIJ COMPANY LTD - Appellant(s)
Versus
RAJESH
LAXMANBHAI SAHETIYA - Respondent(s)
=========================================================
Appearance
:
MS
LILU K BHAYA for
Appellant(s) : 1,
MR SANDIP C SHAH for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/01/2011
ORAL
ORDER
Ms.J.K.
Hingorani, learned advocate appearing on behalf of Ms.Lily Bhaya for
the appellant, places on record a copy of the notarized undertaking
dated 11th May 2010 filed by respondent and states that in
view of the said undertaking, the present Appeal from Order does not
survive.
In
view of aforesaid, in pursuance of the said undertaking, present
Appeal from Order does not survive and the same stands disposed of
accordingly. No order as to costs.
The
copy of the undertaking tendered today is taken on record.
(K.S.
Jhaveri, J)
Aakar
Top