Gujarat High Court High Court

Kankuben vs Gandabhai on 17 March, 2011

Gujarat High Court
Kankuben vs Gandabhai on 17 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8494/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8494 of 2010
 

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

 

KANKUBEN
D/O HARIJAN BABABHAI NARSINHBHAI & 1 - Petitioner(s)
 

Versus
 

GANDABHAI
VAVABHAI MAKWANA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TEJAS P SATTA for
Petitioner(s) : 1 - 2. 
MR MEHUL SHARAD SHAH for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 17/03/2011 

 

 
 
ORAL
ORDER

In
view of the fact that the parties have settled the dispute, learned
advocate for the petitioner does not press this petition at this
stage. Hence, this court has not entered into the merits of the
matter. Petition stands disposed of as not pressed in view of the
settlement. Notice is discharged. Liberty to revive in case of
difficulty.

(K.S.

JHAVERI, J.)

Divya//

   

Top