Gujarat High Court
Appearance : vs Mr on 14 September, 2010
Gujarat High Court Case Information System
Print
CRA/895/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 895 of 1998
=========================================
MINESHKUMAR
SAVAILAL SHAH
Versus
NIKHIL
MANJULAL SHAH
=========================================
Appearance :
MR
BA SURTI for Applicant
MR
KUNAL SHAH for Applicant
MR TS NANAVATI for
Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 14/09/2010
ORAL
ORDER
Mr.T.
S. Nanavati, learned advocate for the respondent has submitted that
the respondent is ready and willing to make payment for an amount of
Rs.15,000/- within a week from today. Both the parties agree for the
same.
In
view of the above, the respondent to act as per the statement made by
the learned advocate for the respondent. Hence, cause of action does
not survive to entertain this application, this application stands
disposed of. Rule is discharged. Interim relief, if any, granted
earlier stands vacated.
[
M. D. SHAH, J. ]
vijay
Top