Gujarat High Court High Court

Bhanuben vs Unknown on 14 May, 2010

Gujarat High Court
Bhanuben vs Unknown on 14 May, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/1169/2002	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 1169 of 2002
 

 
 
For
Approval and Signature:  
HONOURABLE
MR.JUSTICE M.R. SHAH
 
 
======================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

 
======================================


 

BHANUBEN
RASIKLAL WD/O RASIKLAL J SHUKLA - Applicant
 

Versus
 

BHARATBHAI
VINODRAI DAVE - Opponent
 

======================================
Appearance : 
MR
SATYEN B RAWAL for the Applicant. 
MR GAURAV CHUDASAMA FOR MR YATIN
SONI for the Opponent. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 14/05/2010 

 

 
ORAL
JUDGMENT

1. Mr.Gaurav
Chudasama, learned advocate appearing for Mr.Yatin Soni, leaned
advocate appearing on behalf of the Opponent, has stated at the bar
that parties have settled the dispute amicably and an agreement in
writing dated 15/02/2010 is also executed between the parties. He has
produced on record xerox copy of the agreement dated 15/02/2010,
which is directed to be taken on the record. In view of the above, he
has requested to dispose of the present Civil Revision Application as
having become infructuous with a liberty to revive in case of
difficulty.

2. Under
the circumstances, without expressing anything on merits and in view
of the subsequent development, the present Civil Revision Application
is dismissed as having become infructuous with above liberty. Rule is
discharged. Interim relief, if any, stands vacated forthwith. No
order as to costs.

[M.R.SHAH,J]

*dipti

   

Top