Gujarat High Court
Abhaykumar vs Rajendrakumar on 21 April, 2011
Gujarat High Court Case Information System
Print
SCA/25343/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 25343 of 2007
=========================================================
ABHAYKUMAR
KESRIMAL CHHAJED - Petitioner(s)
Versus
RAJENDRAKUMAR
PANACHAND GORECHA - Respondent(s)
=========================================================
Appearance :
MR
HRIDAY BUCH for
Petitioner(s) : 1, 1.2.1,1.2.2
MR RC KAKKAD for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/04/2011
ORAL
ORDER
1. Mr.
Hriday Buch learned counsel for the petitioners states that the
dispute between the parties has been settled amicably outside the
Court and therefore, the petition may be disposed of by granting him
permission to withdraw the same. In support thereof, he has supplied
the withdrawal purshis dated 21.04.2011, which is taken on record.
2. In
view of the above, the petition stands disposed of as withdrawn. Rule
is discharged. Interim relief, if any, stands vacated.
[K.
S. JHAVERI, J.]
Pravin/*
Top