Gujarat High Court High Court

Chhagan vs Premji on 22 November, 2010

Gujarat High Court
Chhagan vs Premji on 22 November, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/84/1990	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 84 of 1990
 

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

 

CHHAGAN
DEVJIBHAI PATEL - Appellant(s)
 

Versus
 

PREMJI
DEVJI PATEL & 4 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
RC JANI for
Appellant(s) : 1, 
MR HA RAICHURA for Defendant(s) : 1, 
MR BN
RAVAL for Defendant(s) : 1, 
RULE SERVED for Defendant(s) : 2,4 -
5. 
RULE UNSERVED for Defendant(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 22/11/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. RC Jani on behalf of appellant, learned
advocate Mr. HA Raichura and learned advocate Mr. BN Raval appearing
for respondent no. 1. Though, Rule is served to respondent no. 2, 4
and 5, no appearance is filed.

Today,
Registry has notified this matter for removing office objection by
appellant as Rule is remained unserved to respondent no. 3, but no
steps have been taken by appellant for supplying correct address of
respondent no. 3. However, learned advocate Mr. Jani placed on
record one letter dated 26/8/2007 received from appellant, where it
is mentioned that matter has been settled between parties out side
the Court, which is taken on record.

In
light of aforesaid letter, present Second appeal is disposed of as
matter is settled between both parties out side the Court.

(H.K.RATHOD,
J)

asma

   

Top