Gujarat High Court
Kiranchandra vs Unknown on 18 August, 2010
Gujarat High Court Case Information System
Print
CRA/22/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 22 of 2005
=========================================================
KIRANCHANDRA
BHAMBHAI - Applicant(s)
Versus
KAMAL
KIRANCHANDRA BHAMBHAI - Opponent(s)
=========================================================
Appearance
:
MR
YM THAKKAR for
Applicant(s) : 1,
MR CB DASTOOR for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 18/08/2010
ORAL
ORDER
Learned
advocate Mr. Thakkar for the applicant states that the main H.M.P.
No. 74 of 2001 is settled between the parties and places on record
copy of the compromise which is filed at Exh.81 in the said petition.
The same is taken on record.
In
view of the above, the Civil Revision Application does not survive
and the same is disposed of. Rule is discharged with no order as to
costs. Interim relief, if any, is vacated.
[H.B.
ANTANI, J.]
pirzada/-
Top