Gujarat High Court High Court

Niruben vs Deepakbhai on 22 July, 2008

Gujarat High Court
Niruben vs Deepakbhai on 22 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/520520/2008	 2/ 2	ORDER 
 
 

	

 

 


 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 5205 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 317 of 2008
 

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

 

NIRUBEN
VIKRAMBHAI PARMAR - Petitioner(s)
 

Versus
 

DEEPAKBHAI
NARANBHAI MAKWANA & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GOVIND V PATEL for
Petitioner(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 1, 
None
for Respondent(s) : 2, 
RULE SERVED for Respondent(s) : 2.2.1,
2.2.2, 2.2.3, 2.2.4, 2.2.5,2.2.6 - 6. 
- for Respondent(s) : 0.0.0
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 22/07/2008 

 

 
 
ORAL
ORDER

Mr
Patel, learned counsel for the petitioner has submitted that the
parties have settled their dispute out of court and consent terms
have been arrived at between the parties which are placed on record.
He, therefore, stated that the matter is not required to be proceeded
with on merits.

In
view of the above, the award of the trial Court is substituted in
terms of the consent terms. The parties are directed to abide by the
consent terms. This application stands disposed of accordingly.
Rule is made absolute to the aforesaid extent.

(K.S.

JHAVERI, J.)

Divya//

   

Top