Gujarat High Court High Court

========================================= vs Mr on 15 March, 2011

Gujarat High Court
========================================= vs Mr on 15 March, 2011
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1997/2002	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1997 of 2002
 

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

KIRIT
TRIKAMLAL KOTHARI 

 

Versus
 

RASIKLAL
CHANDULAL PARIKH & 8 

 

========================================= 
Appearance
: 
MR DF AMIN for Appellant 
MR
AJ PATEL for Respondent No.1 
None for Respondent No. 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7,1.2.8
 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 15/03/2011 

 

 
ORAL
ORDER

1. Mr.D.

F. Amin, learned counsel for the appellant states that the parties
have settled their dispute and, therefore, he seeks permission to
withdraw the appeal.

2. Perused
the office note along with the note filed by Mr.D. F. Amin, learned
counsel for the appellant that the parties have settled their dispute
and, therefore, the appellant desires to withdraw the appeal.

3. Mr.A.

J. Patel, learned counsel for the respondent No.1 has no objection,
if the appeal is permitted to be withdrawn.

4. Resultantly,
permission as prayed for is granted. The appeal stands disposed of as
withdrawn. Interim relief, if any, granted earlier stands vacated.

[
J. C. UPADHYAYA, J. ]

vijay

   

Top