Gujarat High Court
Lalit vs Mafat on 15 December, 2010
Gujarat High Court Case Information System
Print
SCA/9246/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9246 of 2009
=========================================================
LALIT
KARANSINH MANDAVAT & 1 - Petitioner(s)
Versus
MAFAT
MAVJI CHAUHAN - Respondent(s)
=========================================================
Appearance
:
MR
SHITAL R PATEL for
Petitioner(s) : 1 - 2.
NOTICE SERVED for Respondent(s) : 1,
MR
BS PATEL for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 10/12/2010
ORAL
ORDER
It
is submitted by learned advocate Mr.Alkesh Shah for learned advocate
Mr.Shital Patel for the petitioenrs that the matter is settled
between the parties. He has produced on record a deed of compromise,
which is ordered to be taken on record. In view of the same, he seeks
permission to withdraw this petition. Permission as prayed for is
granted. The petition stands disposed of as withdrawn. Notice is
discharged with no order as to costs. Interim relief, if any,
granted earlier shall stand vacated.
(
M.D. SHAH, J. )
syed/
Top