Gujarat High Court High Court

Gautam vs Vipin on 10 November, 2008

Gujarat High Court
Gautam vs Vipin on 10 November, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1186020/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11860 of 2008
 

With


 

CIVIL
APPLICATION No. 12080 of 2008
 

In
 


SPECIAL CIVIL
APPLICATION No. 11860 of 2008
 

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

GAUTAM
ASHOK PACHCHIGAR & 1 - Petitioner(s)
 

Versus
 

VIPIN
N SHAH & 3 - Respondent(s)
 

========================================== 
Appearance
: 
MR.D K.PUJ
for Petitioner(s) : 1 - 2. 
MR AMIT V THAKKAR for
Respondent(s) : 1, 
None for Respondent(s) : 2, 
DS AFF.NOT FILED
(N) for Respondent(s) : 3 -
4. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 10/11/2008 

 

 
ORAL
ORDER

Shri
D.K. Puj, learned advocate appearing on behalf of the petitioners
seeks permission to withdraw the present Special Civil Application as
parties have settled the dispute. Permission is granted accordingly.
The present Special Civil Application is dismissed as withdrawn.
Notice is discharged. Ad-interim relied granted earlier, if any,
stands vacated.

CIVIL
APPLICATION No. 12080/2008

In
view of withdrawal of the Special Civil Application, no order on the
Civil Application.

(M.R.

SHAH, J.)

siji

   

Top