Gujarat High Court High Court

Sangeetaben vs Harish on 23 June, 2011

Gujarat High Court
Sangeetaben vs Harish on 23 June, 2011
Author: M.R. Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7357/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7357 of 2009
 

 
 
=========================================================

 

SANGEETABEN
NAVINBHAI PATEL - Petitioner(s)
 

Versus
 

HARISH
PURSHOTTAMBHAI PATEL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PR THAKKAR for
Petitioner(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1, 
MR
PARTHIV B SHAH for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 23/06/2011 

 

 
 
ORAL
ORDER

Mr.P.R.

Thakkar, learned advocate appearing
on behalf of the petitioner and Mr.Parthiv Shah, learned
advocate appearing on behalf of the respondent have jointly
submitted that the parties have settled the dispute amicably and the
main suit itself is withdrawn.

In
view of the above, present Special
Civil Application is dismissed as having been infructuous.
Rule is discharged. No costs.

[M.R.

SHAH, J.]

rafik

   

Top