Gujarat High Court Case Information System
Print
FA/1636/2002 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1636 of 2002
with
CIVIL
APPLICATION No. 11127 of 2008
=========================================================
DAHYAJI
SOMAJI THAKORE - Appellant(s)
Versus
LAXMIBEN
VISHNUJI SOMAJI (WIDOW) & 7 - Defendant(s)
=========================================================
Appearance :
MR
ASIT B JOSHI for
Appellant(s) : 1,
None for Defendant(s) : 1,
MR SUNIT S SHAH
for Defendant(s) : 1, 4,
MR BS MISHRA for Defendant(s) : 1.2.1,
1.2.2, 1.2.3,1.2.4 - 3.
MR RAJESHWAR J DAVE for Defendant(s) : 2 -
8.
NOTICE SERVED for Defendant(s) : 5 - 6.
MR CB DASTOOR for
Defendant(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 04/02/2010
ORAL
ORDER
Heard
learned Advocate, Mr. Asit B. Joshi appearing on behalf of appellant
and learned Advocate, Mr. K.M. Sheth appearing on behalf respondents
No.1/1 to 1/4.
When
matter has been taken up for hearing by this Court, both learned
Advocates have submitted that respective parties of First Appeal
have settled the matter outside the Court in writing dated
01.02.2010. They also submitted that this settlement may be taken
on record and ad-interim relief which is operating may be vacated.
Considering
submissions made by both learned Advocates and also considering
consent terms arrived at between the parties in writing dated
01.02.2010, First Appeal is disposed of accordingly. Ad-interim
relief which is operating stands vacated.
Today
first appeal has been disposed of by this Court on basis of consent
terms arrived at between the parties. Therefore, Civil Application
No.11127/2008 does not survive. Accordingly this is also disposed
of. Direct Service is permitted.
(H.K.
Rathod, J.)
Caroline
Top