Gujarat High Court
Jagdishchandra vs State on 5 March, 2010
Gujarat High Court Case Information System
Print
SCA/5553/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5553 of 1993
=========================================================
JAGDISHCHANDRA
GIRIJASHANKAR DAVE & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & ORS & 4 - Respondent(s)
=========================================================
Appearance :
MR
SV RAJU for
Petitioner(s) : 1 - 2.
Mr Rashesh Hindani Asstt.GOVERNMENT PLEADER
for Respondent(s) : 1 - 2.
NOTICE SERVED for Respondent(s) : 3,
MR
BHARAT R PANDYA for Respondent(s) : 4 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 05/03/2010
ORAL
ORDER
Counsel
for the respondent Mr Vishal Sevak for Mr Bharat Pandya for
respondent states that the parties have settled their dispute.
Letter written by S.V Raju Associates is taken on record.
In
view of the above, no further order is required to be passed in this
petition. Petition stands disposed of accordingly. Rule is
discharged. Liberty to revive in case of difficulty.
(K.S.
Jhaveri,J.)
mary//
Top