CA/6866/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR ORDERS No. 6866 of 2008 In CIVIL REVISION APPLICATION No. 1418 of 1996 With CIVIL APPLICATION No. 7813 of 2007 In CIVIL REVISION APPLICATION No. 1418 of 1996 ========================================================= ARVINDBHAI PARSHOTTAMDAS PATEL & 2 ý Applicants Versus RAIBABEN ISHWARLAL PATEL DECEASED THRO LEGAL HEIR & 1 - Respondents ========================================================= Appearance : MS MAMTA R VYAS for Applicants : 1 - 3. None for Respondents : 1 - 2. MR VC DESAI for Respondents : 2.2.1, 2.2.2,2.2.3 ========================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 20/06/2008 COMMON ORAL ORDER
Affidavit-in-reply
filed by opponent in Civil Application No. 6866 of 2008 is taken on
record.
The
counsels for respective applicants submitted that both the counsels
have arrived at consensus with regard to deposits and withdrawal
thereupon, whereunder, the applicant of Civil Application No. 6866 of
2008 is to deposit an amount of Rs.1,19,000=00 (Rs. One lakh Nineteen
Thousand only), which would include the arrears upto 31st
May, 2008. The said amount may be deposited in the trial Court within
a period of three weeks from today and the applicant of Civil
Application No. 6866 of 2008 be further directed to deposit the
amount, which have become due thereafter, the said arrears also be
deposited in the trial Court. The applicant is Civil Application No.
7813 of 2007 i.e petitioner ý original plaintiff would be at
liberty to withdraw the amount that may be deposited in the trial
Court. This withdrawal may be without prejudice to the rights and
contentions of the parties. Order accordingly. Both Civil
Applications stand disposed of with aforesaid direction. Direct
service permitted.
(S.R.BRAHMBHATT,
J.)
pallav