Gujarat High Court Case Information System
Print
AO/22/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 22 of 2008
With
CIVIL
APPLICATION No. 779 of 2008
In
APPEAL FROM ORDER No. 22 of
2008
=========================================================
SIR
JAMSETJEE JEJEEBHOY PARSEEBENEVOLENT INSTITUTION & 12 -
Appellant(s)
Versus
BHARAT
MOHANLAL KANSARA & 5 - Respondent(s)
=========================================================
Appearance :
MR
DEVANG NANAVATI for Appellant(s) : 1 - 13.
MR
TUSHAR MEHTA for Respondent(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 12/11/2008
ORAL
ORDER
Shri
Sudhir Nanavati, learned Senior Advocate with Shri Devang Nanavait,
learned advocate for the appellant and Shri Tushar Mehta, learned
Senior Advocate with Shri Viral Shah, learned advocate for the
respondents have jointly submitted that parties have settled the
dispute amicably and they have entered into the consent terms, which
is produced on record. The same is directed to be taken on record. In
view of the above consent terms, learned advocates for the respective
parties have requested to dispose of the present Appeal from Order
and Civil Application therein. Parties are directed to act as per the
consent terms as agreed by the learned advocates for the respective
parties. Accordingly, Appeal from order is disposed of in terms of
consent terms. In view of the disposal of the Appeal from Order, no
order in Civil Application.
(M.R.SHAH,
J.)
kaushik
Top