Gujarat High Court
Lavjibhai vs Unknown on 18 June, 2010
Gujarat High Court Case Information System
Print
CRA/677/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 677 of 2001
=========================================================
LAVJIBHAI
KALYANBHAI MISTRI - Applicant(s)
Versus
VANMALIDAS
KALYANJI MISTRI - Opponent(s)
=========================================================
Appearance
:
MR
PJ KANABAR for
Applicant(s) : 1,
MR DIVYESH SEJPAL for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 18/06/2010
ORAL ORDER
Learned
advocate Mr Kanabar states, on instructions, that the dispute between
the parties is settled and the suit is also disposed of.
This
revision application, therefore, becomes infructuous and stands
disposed of without further orders. Rule is discharged. Interim
relief stands vacated. No costs.
(A.L.
DAVE, J.)
zgs/-
Top