Gujarat High Court
Kankuben vs Gandabhai on 17 March, 2011
Gujarat High Court Case Information System
Print
SCA/8494/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8494 of 2010
=========================================================
KANKUBEN
D/O HARIJAN BABABHAI NARSINHBHAI & 1 - Petitioner(s)
Versus
GANDABHAI
VAVABHAI MAKWANA - Respondent(s)
=========================================================
Appearance
:
MR
TEJAS P SATTA for
Petitioner(s) : 1 - 2.
MR MEHUL SHARAD SHAH for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 17/03/2011
ORAL
ORDER
In
view of the fact that the parties have settled the dispute, learned
advocate for the petitioner does not press this petition at this
stage. Hence, this court has not entered into the merits of the
matter. Petition stands disposed of as not pressed in view of the
settlement. Notice is discharged. Liberty to revive in case of
difficulty.
(K.S.
JHAVERI, J.)
Divya//
Top