Gujarat High Court
Harish vs Yogendra on 30 June, 2011
Gujarat High Court Case Information System
Print
FA/2291/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2291 of 2000
=========================================================
HARISH
ISHWARDAS DHIRIYA - Appellant(s)
Versus
YOGENDRA
NARANDAS DHIRIYA & 2 - Defendant(s)
=========================================================
Appearance
:
HL
PATEL ADVOCATES for
Appellant(s) : 1,
NOTICE SERVED BY DS for Defendant(s) : 1 - 3.
MR
MC BHATT for Defendant(s) : 1 - 2.
MR MS BHATT for Defendant(s) :
1 - 2.
None for Defendant(s) : 1.2.1,1.2.2
NOTICE SERVED for
Defendant(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 30/06/2011
ORAL
ORDER
In
view of settlement between the parties, learned Advocate for the
appellant seeks permission to withdraw this appeal. Permission is
granted. The appeal stands disposed of as withdrawn. Liberty to
revive in case of difficulty.
(K.S.JHAVERI,J.)
pawan
Top