Gujarat High Court Case Information System
Print
SCA/6635/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6635 of 2009
=====================================
GANGABEN
W/O DOLATSINGH BHAGWANSINGH SOLANKI - Petitioner(s)
Versus
HARENDRASINGH
CHATTERSINH SOLANKI - Respondent(s)
=====================================
Appearance
:
MS KJ BRAHMBHATT for
Petitioner(s) : 1,MS VARSHA B RAHMBHATT for Petitioner(s) : 1,
NOTICE
SERVED for Respondent(s) : 1,
MR MK VAKHARIA for Respondent(s) :
1,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 18/06/2010
ORAL
ORDER
1.0 Learned
advocate Mr. Vakharia for the respondent states that the respondent
herein has no objection if the respondent is directed to pay 50% of
the yield of the land to the present petitioner after deducting the
expenses incurred for obtaining that yield. The learned advocate Mr.
Vakharia submitted that as a goodwill gesture, his client will pay
50% of the yield after deducting the expenses even for the current
season.
2.0 To
enable the learned advocate Mr. Vakharia to put the promise in
action, the matter is kept on 2nd July
2010. On that day, the respondent to come with a Demand Draft
for the amount, which is payable, according to him, to the
petitioner.
[
Ravi R. Tripathi, J. ]
hiren
Top