Gujarat High Court High Court

Monaram vs Savaji on 4 July, 2011

Gujarat High Court
Monaram vs Savaji on 4 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/4895/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 4895 of 2010
 

With


 

CIVIL
APPLICATION No. 16644 of 2010
 

In
FIRST APPEAL No. 4895 of 2010
 

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

 

MONARAM
LALAJI RABARI - Appellant(s)
 

Versus
 

SAVAJI
FULAJI PRAJAPATI & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
MRPRANAVMRAVAL
for
Appellant(s) : 1,MR TARUNL PRAJAPATI for Appellant(s) : 1, 
None
for Defendant(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 04/07/2011 

 

 
 
ORAL
ORDER

Mr.

Raval, learned advocate appearing for the appellant, on instructions,
states that in view of the settlement between the parties, the decree
is satisfied. Certified copy of the same is taken on record. In
that view of the matter, no further orders are required to be passed
in the present matters. First Appeal therefore stands disposed of
accordingly. Civil Application also stands disposed of accordingly.

(K.S.

JHAVERI, J.)

Divya//

   

Top