Gujarat High Court High Court

Bhanuprasad vs Rasiklal on 2 September, 2011

Gujarat High Court
Bhanuprasad vs Rasiklal on 2 September, 2011
Author: A.L.Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/298/1976	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 298 of 1976
 

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

 

BHANUPRASAD
MOHANLAL & 3 - Appellant(s)
 

Versus
 

RASIKLAL
CHIMANLAL MEHTA & 4 - Defendant(s)
 

==============================================================
Appearance
: 
MR
DEEPAK M SHAH for
Appellant(s) : 1 ?  4.                          MR RAJAN D SHAH for
Appellant(s) : 1 - 2, 4, 
MR ARUN H MEHTA for Defendant(s) : 1,
1.2.1, 1.2.2, 1.2.3,1.2.4
 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 27/12/2005 

 

 
ORAL
ORDER

Learned
Advocates for parties indicate that the parties have arrived at a
settlement and in light of that development, decree passed by the
trial Court may be set aside and a decree in terms of settlement may
be passed. Appellant ? Smt.Bhartiben Rameshbhai Daiya, respondent
No.1 ? Mehta Arun R. and respondent 3 ? Kalpana G. Shah, are
present before this Court. They admit to have entered into
settlement. Terms of settlement are produced on record duly notorised
and signed by learned Advocates for both the parties.

Appeal
is allowed. The impugned decree in the appeal is hereby set aside and
the decree is ordered to be passed in terms of settlement. Appeal
stands disposed of accordingly. No costs.

(A.L.DAVE,
J.)

sompura

   

Top