Gujarat High Court
Aminaben vs Yusufbhai on 12 August, 2008
Gujarat High Court Case Information System
Print
FA/227019/1999 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2270 of 1999
======================================================
AMINABEN
ISMAILBHAI & 4 - Appellant(s)
Versus
YUSUFBHAI
IBRAHIMBHAI & 5 - Defendant(s)
======================================================
Appearance
:
MR BIREN A VAISHNAV for
Appellant(s) : 1, 1.2.1, 1.2.2,1.2.3
MR AR MAJMUDAR for
Defendant(s) : 1,
(MR PB MAJMUDAR) for Defendant(s) : 1,
NOTICE
SERVED for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 12/08/2008
ORAL
ORDER
Mr.
Biren Vaishnav, learned Advocate for the appellant places on record
an order passed by this Court (Coram: Ms R.M. Doshit and Ms H.N.
Devani JJ) in First Appeal No.2266 of 1999 dated 5th July
2006.
He
further states that in view of the order passed in the aforesaid
appeal whereby an out of Court Settlement is arrived at between the
respondent herein and the appellant of First Appeal No.2266/1999, the
present appeal would not survive.
Order
dated 5.7.2006 passed in FA No.2266/1999 is taken on record and the
present appeal is disposed of as having become inructuous in view of
the order passed in FA No.2266/1999. No order as to costs.
[K.S.
JHAVERI, J.]
ar
Top