Gujarat High Court High Court

Anil vs Rajendra on 12 August, 2008

Gujarat High Court
Anil vs Rajendra on 12 August, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12529/2004	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12529 of 2004
 

With


 

CIVIL
APPLICATION No. 13385 of 2006
 

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

ANIL
TEXTILE THRO PROP. ANILBHAI GUPTA - Petitioner(s)
 

Versus
 

RAJENDRA
NAVINCHANDRA CHOKHAWALA & 13 - Respondent(s)
 

========================================== 
Appearance
: 
MR UTPAL M
PANCHAL for Petitioner(s) : 1, 
MR RS
SANJANWALA for Respondent(s) : 1 -
14. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 12/08/2008 

 

 
 
ORAL
ORDER

1. Shri
R.S. Sanjanwala, learned advocate appearing on behalf of respondents
nos. 1 to 14 has submitted, on instructions from his counter part and
as per his knowledge, that the parties have settled the dispute
interse, and, therefore, cause in the present Special Civil
Application would not survive.

2. Shri
Utpal Panchal, learned advocate appearing on behalf of the
petitioner has submitted that he has no instructions in the matter.
However, he has submitted that in view of the above, the present
Special Civil Application can be disposed of by reserving liberty in
favour of the petitioner to file a fresh petition in case of
difficulty.

3. Accordingly,
the present Special Civil Application is disposed of, in view of the
statement made by Shri R.S. Sanjanwala, learned advocate appearing on
behalf of respondents nos. 1 to 14, with a liberty in favour of the
petitioner to revive the petition in case of difficulty. Rule is
discharged. Ad-interim relief granted earlier, if any, stands
vacated.

CIVIL
APPLICATION No. 13385/2006

In
view of disposal of the Special Civil Application, no order on the
Civil Application, and the same is disposed of accordingly.

(M.R.

SHAH, J.)

siji

   

Top