Gujarat High Court Case Information System
Print
SCA/6308/1996 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6308 of 1996
=========================================================
AYYUB
YUSUF SABYRIYA & 6 - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
MA KHARADI for
Petitioner(s) : 1 - 7.
RULE SERVED BY DS for Respondent(s) : 1 -
4.
None for Respondent(s) : 5,
MR DF AMIN for Respondent(s) :
5.2.1, 5.2.2,5.2.3
ABATED for Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 06/09/2011
ORAL
ORDER
1. Heard
learned advocate Mr. Kharadi appearing for petitioners. Though rule
is served by direct service to respondent nos.1 to 4, no appearance
is filed on their behalf. Learned advocate Mr. D. F. Amin is
appearing for respondent nos.5/1 to 5/3 and for respondent no.6,
matter is abated. Learned AGP Ms. Sachi Mathur is appearing for
respondent state authority.
2. When
the matter is taken up for hearing, learned advocate Mr. Kharadi
submitted that dispute is between family members which has been now
settled out side the Court, therefore, it is not necessary now to
decide matter on merits, therefore, this petition may be disposed of
by this Court.
3. On
the basis of fact that matter is settled between the parties outside
the Court, present petition is disposed of by this Court without
expressing any opinion on merits. Rule is discharged. Interim
relief, if any, stands vacated.
4. However,
learned advocate Mr. Kharadi requests this Court to permit him to
place on record the xerox copy of correspondence between petitioners
and advocate.
5. The
above said permission is granted to place on record correspondence
between petitioner and advocate. Let that correspondence to be taken
on record.
(H.K.RATHOD,
J.)
(ila)
Top