SCA/8798/2007 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8798 of 2007 ========================================================= PRAVINABEN KISHANLAL KOHLI C/O BHARAT.T.MAJMUDAR - Petitioner Versus SECURITY SERVICES & INTELLIGENCE BUREAU - Respondent ========================================================= Appearance : MR SUBRAMANIAM IYER for Petitioner : 1, MR DG SHUKLA for Respondent: 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 12/09/2008 ORAL ORDER
Learned
counsels for the respective parties have presented consent terms
signed by respective parties as well as their counsels and made
request to modify the award impugned in terms of the consent terms.
Parties are present in the court and they are identified by their
respective counsels. The consent term is ordered to be taken on
record.
Shri
D.G. Shukla, learned counsel appearing for respondent handed over
the cheques for the amount agreed to Shri S.H. Iyer, learned counsel
appearing for petitioner.
Accordingly,
the award impugned shall stand modified in light of the consent
terms. Liberty is granted to the parties to approach this Court in
case of difficulty. The petition stands disposed of. Notice
discharged.
(S.R.BRAHMBHATT,
J.)
pallav