LPA/374/1994 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 374 of 1994 In SPECIAL CIVIL APPLICATION No. 6045 of 1994 ===================================================== STATE BANK OF SAURASHTRA - Appellant(s) Versus AMAL C SHAH & 1 - Respondent(s) ===================================================== Appearance : MR AS VAKIL for Appellant(s) : 1, MR HB SHAH for Respondent(s) : 1, ===================================================== CORAM : HONOURABLE MR.JUSTICE A.L.DAVE and HON'BLE SMT. JUSTICE ABHILASHA KUMARI Date : 07/07/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate Mr.A.S.Vakil states that the dispute between the parties has
been amicably settled and the petitioner has advised his advocate to
withdraw the petition immediately by communication dated September
19, 1997, copy of which was addressed to Managing Director, State
Bank of Saurashtra. He places on record a xerox copy of the said
communication, which is taken on record.
In
the light of the above development, learned advocate Mr.A.S.Vakil
does not press this appeal, reserving the right of the appellant to
press for revival of this appeal, in case of difficulty, since the
Special Civil Application is still not withdrawn by the respondent
herein. Permission as prayed for is granted. The appeal stands
disposed of accordingly, with no order as to costs.
(A.L.Dave,J)
(Smt.Abhilasha
Kumari,J)
arg