Gujarat High Court Case Information System
Print
AO/86/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 86 of 2006
=========================================
GANGABEN
HARIBHAI & 3 - Appellant(s)
Versus
SUREKHABEN
GANDABHAI RAIKA - Respondent(s)
=========================================
Appearance :
MRS
KETTY A MEHTA for Appellant(s) : 1 - 4.
RULE
SERVED for Respondent(s) : 1,
MR SP MAJMUDAR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 25/06/2008
ORAL
ORDER
1. Mrs.
Ketty A. Mehta, learned advocate for the appellants, submits that the
dispute and grievance between the parties is settled, inter se
between the parties, outside the Court. She further submits that in
view of the settlement between the parties, she has been instructed
by the clients to withdraw the subject appeal. Hence, she requests to
withdraw this Appeal From Order.
2. Mr.
Majmudar, learned advocate for respondent No.1, has no objection and
he confirmed the submission made by Mrs. Mehta, learned advocate for
the appellants.
3. Hence,
request is granted. This Appeal From Order stands disposed of as
withdrawn. Civil Application is also disposed of. Rule is discharged.
Ad interim relief granted earlier, stands vacated.
(K.M.THAKER,J.)
ynvyas
Top