Gujarat High Court
Bhavarlal vs Trustees on 16 June, 2008
Bench: Ravi R.Tripathi
SCA/8016/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8016 of 2008 ================================================= BHAVARLAL PUNAMCHAND PRAJAPATIPOWER OF ATTORNEY HOLDER OF & 1 - Petitioner(s) Versus TRUSTEES OF AHMEDABAD AJWADIYA KACHHIA PATEL GNANTI & 7 - Respondent(s) ================================================= Appearance : MR RD RAVAL for Petitioner(s) : 1 - 2. NOTICE SERVED BY DS for Respondent(s) : 1 - 8. MR YF MEHTA for Respondent(s) : 7, Mr.APURVA DAVE, ASST GOVERNMENT PLEADER for Respondent(s) : 8, ================================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 16/06/2008 ORAL ORDER
The
learned advocate for the petitioners places on record a xerox copy of
the settlement arrived at between the petitioners and respondents
no.1 to 6. Mr.Y.F. Mehta, learned advocate for respondent no.7 is
present. Mr.Apurva Dave, learned Assistant Government Pleader
appears for respondent no.8.
2. In
view of the settlement between the parties, the cause of action for
the petition does not survive. The petition is disposed of
accordingly. Notice is discharged.
(RAVI R. TRIPATHI, J.)
karim