Gujarat High Court
Kaushik vs Ghanshyam on 27 January, 2011
Gujarat High Court Case Information System
Print
FA/1563/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1563 of 2004
With
CIVIL
APPLICATION No. 5261 of 2004
In
FIRST APPEAL No. 1563 of 2004
=========================================================
KAUSHIK
VASANTIBHAI PARMAR - Appellant(s)
Versus
GHANSHYAM
BIKHABHAI MISTRY & 3 - Defendant(s)
=========================================================
Appearance
:
MR
MB GANDHI for
Appellant(s) : 1,
MR H.S.MULIA for Defendant(s) : 1,
MR PARTHIV
B SHAH for Defendant(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 27/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate Mr.Gandhi seeks permission to withdraw the First Appeal as
well as Civil Application, in light of the settlement purshis dated
28.12.2010, which is produced on record of the case. Permission, as
prayed for is granted. The appeal and the civil application stand
disposed of accordingly. Notice discharged. No costs.
[A.L.Dave,J.]
[V.M.Sahai,J.]
(patel)
Top