Gujarat High Court Case Information System
Print
LPA/1993/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1993 of 2009
In
SPECIAL CIVIL APPLICATION No. 15778 of 2004
With
CIVIL
APPLICATION No. 10981 of 2009
In
LETTERS PATENT APPEAL No. 1993 of
2009
=================================================
SCAN
AGRO LTD. - Appellant(s)
Versus
GUJARAT
ELECTRICITY BOARD, NOW GUJARAT VIT CO. LTD. & 1 - Respondent(s)
=================================================
Appearance
:
MS
SUDHA R GANGWAR for Appellant(s) : 1,
MR SN SINHA for
Respondent(s) : 1 -
2.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 22/04/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
An
affidavit has been filed on behalf of the appellant. It is stated
that the appellant has agreed to pay another sum of Rs.3,00,000/-
(Rupees Three Lakhs only) to the respondent-Company, which will
settle the dispute. The appellant has produced an account payee
cheque dated 22nd April 2011 in favour of respondent-Company drawn on
Citizen’s Cooperative Bank Limited, Dhoraji, bearing cheque
no.7117159 signed by Mr. J.A. Patel, Director, Scan Agro Limited,
which has been handed over to Mr. S.N. Sinha, counsel for the
respondent-Company, for onward transmission and deposition in the
current account of the respondent-Company. Post the matter on 5th
May 2011 on the top of the list to report compliance.
(S.J.
MUKHOPADHAYA, C.J.)
(AKIL
KURESHI, J.)
[sn
devu] pps
Top