Gujarat High Court High Court

Gangaben vs Surekhaben on 25 June, 2008

Gujarat High Court
Gangaben vs Surekhaben on 25 June, 2008
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/86/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 86 of 2006
 

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


 

GANGABEN
HARIBHAI & 3 - Appellant(s)
 

Versus
 

SUREKHABEN
GANDABHAI RAIKA - Respondent(s)
 

=========================================
 
Appearance : 
MRS
KETTY A MEHTA for Appellant(s) : 1 - 4. 
RULE
SERVED for Respondent(s) : 1, 
MR SP MAJMUDAR for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 25/06/2008 

 

 
 
ORAL
ORDER

1. Mrs.

Ketty A. Mehta, learned advocate for the appellants, submits that the
dispute and grievance between the parties is settled, inter se
between the parties, outside the Court. She further submits that in
view of the settlement between the parties, she has been instructed
by the clients to withdraw the subject appeal. Hence, she requests to
withdraw this Appeal From Order.

2. Mr.

Majmudar, learned advocate for respondent No.1, has no objection and
he confirmed the submission made by Mrs. Mehta, learned advocate for
the appellants.

3. Hence,
request is granted. This Appeal From Order stands disposed of as
withdrawn. Civil Application is also disposed of. Rule is discharged.
Ad interim relief granted earlier, stands vacated.

(K.M.THAKER,J.)

ynvyas

   

Top