Gujarat High Court High Court

Rameshbhai vs Saidaben on 4 February, 2011

Gujarat High Court
Rameshbhai vs Saidaben on 4 February, 2011
Author: Mohit S. Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1130/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1130 of 2005
 

With


 

CIVIL
APPLICATION No. 3927 of 2005
 

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

 

RAMESHBHAI
SOMABHAI PATEL - Appellant(s)
 

Versus
 

SAIDABEN
IQBALBHAI MANSURI & 5 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
SURESH S PATEL for
Appellant(s) : 1, 
MR AV PRAJAPATI for Defendant(s) : 1, 
None
for Defendant(s) : 2 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.S.SHAH
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 08/01/2007  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)

When
the civil application for stay came up for hearing, Mr Suresh S
Patel, learned advocate for the applicant (owner of the vehicle)
stated that the matter has been settled between the applicant-owner
and the respondent-claimants out of the Court. Mr Patel, therefore,
requests for permission to withdraw the appeal itself.

Mr
Prajapati for the claimants agrees that the matter has been settled
out of the Court.

In
view of the above statements, we grant the leave to withdraw the
appeal. The appeal accordingly stands disposed of as withdrawn.

We
make it clear that there has been no effective hearing of the appeal
before us.

Since
the appeal is disposed of, the civil application for stay does not
survive and is accordingly disposed of as infructuous.

(M.S.

SHAH, J.)

(AKIL
KURESHI, J.)

zgs/-

   

Top