Gujarat High Court High Court

Ramesh vs In on 22 June, 2011

Gujarat High Court
Ramesh vs In on 22 June, 2011
Author: Ks Jhaveri,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/340/1999	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 340 of 1999
 

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

 

RAMESH
RAM GOPAL BRAHMAN & 1 - Applicant(s)
 

Versus
 

OMKAR
DEVILAL GUPTA - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
KV SHELAT for
Applicant(s) : 1 - 2. 
MR MUKESH A PATEL for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 22/06/2011
 

ORAL
ORDER

Mr.K.V.

Shelat, learned advocate for the applicants, has submitted that the
applicants have handed over the possession of the suit premises to
the landlord. The affidavit on a stamp in that respect has been
produced on record. In that view of the matter and in view of the
settlement arrived at between the parties, he has prayed to withdraw
the Revision Application.

In
view of the settlement arrived at between the parties out of the
Court, permission as prayed for is granted. The Revision Application
stands disposed of as withdrawn. Since the original defendant has
expired, the impugned orders passed by the Courts below do not
survive. Rule is discharged with no order as to costs.

It
is clarified that in view of the said settlement arrived at between
the parties, the amount of Rs.20,000/- (Rupees Twenty Thousand
only), if it is lying with the Court then the Principal amount only
and if it is lying with the bank then with the interest, be paid to
Nirmalaben Shyamsundar Sharma by an Account Payee Cheque.

(K.S.

Jhaveri, J)

Aakar

   

Top