Gujarat High Court Case Information System
Print
SA/84/1990 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 84 of 1990
=========================================================
CHHAGAN
DEVJIBHAI PATEL - Appellant(s)
Versus
PREMJI
DEVJI PATEL & 4 - Defendant(s)
=========================================================
Appearance
:
MR
RC JANI for
Appellant(s) : 1,
MR HA RAICHURA for Defendant(s) : 1,
MR BN
RAVAL for Defendant(s) : 1,
RULE SERVED for Defendant(s) : 2,4 -
5.
RULE UNSERVED for Defendant(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 22/11/2010
ORAL
ORDER
Heard
learned advocate Mr. RC Jani on behalf of appellant, learned
advocate Mr. HA Raichura and learned advocate Mr. BN Raval appearing
for respondent no. 1. Though, Rule is served to respondent no. 2, 4
and 5, no appearance is filed.
Today,
Registry has notified this matter for removing office objection by
appellant as Rule is remained unserved to respondent no. 3, but no
steps have been taken by appellant for supplying correct address of
respondent no. 3. However, learned advocate Mr. Jani placed on
record one letter dated 26/8/2007 received from appellant, where it
is mentioned that matter has been settled between parties out side
the Court, which is taken on record.
In
light of aforesaid letter, present Second appeal is disposed of as
matter is settled between both parties out side the Court.
(H.K.RATHOD,
J)
asma
Top