Gujarat High Court
Appearance: vs Notice Served For on 15 November, 2011
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL REVISION APPLICATION No 204 of 1981
WITH
CIVIL REVISION APPLICATION NO.205 OF 1981
--------------------------------------------------------------
Versus
--------------------------------------------------------------
Appearance:
MR MD PANDYA for Petitioner
NOTICE SERVED for Respondent No. 1
--------------------------------------------------------------
CORAM : MR.JUSTICE S.D.SHAH
Date of Order: 07/10/1994
ORAL ORDER
Mr. M.D. Pandya, learned counsel for
the petitioner in each C.R.A. and Mr. S.M. Shah,
learned counsel for the Respondent landlord inform the
court that as per instruction received by Mr. Pandya,
the dispute between the parties is settled outside the
court and there is no threat of eviction. In view of the
aforesaid settlement of dispute outside the Court, Mr.
Pandya seeks permission to withdraw the Civil Revision
Applications permission granted. C.R. Applications
stand disposed of as withdrawn. Rule is discharged.
Liberty to apply in case of difficulty.
Dt.17.10.1994.[S.D.SHAH,J.]