Gujarat High Court
Rakeshkumar vs Mukeshkumar on 12 January, 2010
Bench: Abhilasha Kumari
SCA/7058/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 7058 of 2008 ========================================================= RAKESHKUMAR MADHUVANDAS SHAH - Petitioner(s) Versus MUKESHKUMAR KANUBHAI @ HASHKUKHLAL SHAH - Respondent(s) ========================================================= Appearance : MR DHAVAL D VYAS for Petitioner(s) : 1, MR NIKHIL D JOSHI for Respondent(s) : 1, ========================================================= CORAM : HON'BLE SMT. JUSTICE ABHILASHA KUMARI Date : 12/01/2010 ORAL ORDER
Mr.
Dhaval D. Vyas, learned counsel for the petitioner states that the
parties have settled their disputes and the proceedings before the
Trial Court have also been withdrawn. He has placed on record the
settlement Purshis dated 17.12.2009 and the endorsement thereupon by
the petitioner, instructing the learned counsel to withdraw the
petition. The same is taken on the record of the case. Accordingly,
permission to withdraw the petition is granted. The petition is
disposed of as withdrawn. Rule is discharged.
(Smt. Abhilasha Kumari, J.)
Safir*