Gujarat High Court High Court

Jagitkaur vs Unknown on 2 August, 2011

Gujarat High Court
Jagitkaur vs Unknown on 2 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/165/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 165 of 2005
 

With


 

CIVIL
REVISION APPLICATION No. 166 of 2005
 

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

JAGITKAUR
PEHLAJSINH KHALSA – Applicant(s)

Versus

SUNANADABEN
N DIGHE – Opponent(s)

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

Appearance :

MR
KV SHELAT for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
MR HARNISH V DARJI
for Opponent(s) :

1,
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE KS JHAVERI

Date : 02/08/2011

ORAL
COMMON ORDER

Mr.

K.V. Shelat, learned counsel for the applicant states that in view
of the agreement to sale between the parties, the dispute between the
parties has been amicably settled. The said agreement to sale is
taken on record. The applications therefore, stand disposed and the
decree is substituted in terms of the agreement to sale. Rule is
discharged. Interim relief if any, stands vacated.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top