Gujarat High Court High Court

Appearance : vs Mr on 14 September, 2010

Gujarat High Court
Appearance : vs Mr on 14 September, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/895/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 895 of 1998
 

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

MINESHKUMAR
SAVAILAL SHAH 

 

Versus
 

NIKHIL
MANJULAL SHAH 

 

=========================================
 
Appearance : 
MR
BA SURTI for Applicant
 

MR
KUNAL SHAH for Applicant 
MR TS NANAVATI for
Respondent 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 14/09/2010 

 

 
ORAL
ORDER

Mr.T.

S. Nanavati, learned advocate for the respondent has submitted that
the respondent is ready and willing to make payment for an amount of
Rs.15,000/- within a week from today. Both the parties agree for the
same.

In
view of the above, the respondent to act as per the statement made by
the learned advocate for the respondent. Hence, cause of action does
not survive to entertain this application, this application stands
disposed of. Rule is discharged. Interim relief, if any, granted
earlier stands vacated.

[
M. D. SHAH, J. ]

vijay

   

Top