Gujarat High Court
Gautam vs Vipin on 10 November, 2008
Gujarat High Court Case Information System
Print
SCA/1186020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11860 of 2008
With
CIVIL
APPLICATION No. 12080 of 2008
In
SPECIAL CIVIL
APPLICATION No. 11860 of 2008
==========================================
GAUTAM
ASHOK PACHCHIGAR & 1 - Petitioner(s)
Versus
VIPIN
N SHAH & 3 - Respondent(s)
==========================================
Appearance
:
MR.D K.PUJ
for Petitioner(s) : 1 - 2.
MR AMIT V THAKKAR for
Respondent(s) : 1,
None for Respondent(s) : 2,
DS AFF.NOT FILED
(N) for Respondent(s) : 3 -
4.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 10/11/2008
ORAL
ORDER
Shri
D.K. Puj, learned advocate appearing on behalf of the petitioners
seeks permission to withdraw the present Special Civil Application as
parties have settled the dispute. Permission is granted accordingly.
The present Special Civil Application is dismissed as withdrawn.
Notice is discharged. Ad-interim relied granted earlier, if any,
stands vacated.
CIVIL
APPLICATION No. 12080/2008
In
view of withdrawal of the Special Civil Application, no order on the
Civil Application.
(M.R.
SHAH, J.)
siji
Top