Gujarat High Court Case Information System
Print
SCA/10804/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10804 of 2010
=================================================
MAFATBHAI
MAVJIBHAI CHAUHAN - Petitioner(s)
Versus
LALIT
KARANSINH MANDAVAT & 1 - Respondent(s)
=================================================
Appearance :
MR
BS PATEL for MR UMANG H OZA for Petitioner(s) : 1,
MR ALKESH SHAH
for MR SHITAL R PATEL for Respondent(s) : 1 -
2.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 20/10/2010
ORAL
ORDER
Heard
learned counsel for the parties.
According
to learned counsel for the parties, consent agreement dated
19.07.2010 is reached in view of an amicable settlement arrived at
between the parties. A photocopy of the notarized agreement signed
by the parties is produced, which is ordered to be taken on record.
In
view of the above agreement dated 19.07.2010 learned counsel for the
parties submit that this petition be disposed of in terms of the
above agreement.
In
view of the above submissions made by learned counsel for the parties
and the agreement dated 19.07.2010 arrived at between the parties,
subject matter of this petition needs no further adjudication.
Therefore, this petition is disposed of in terms of the agreement
dated 19.07.2010. The parties are directed to abide by the said
agreement and act accordingly.
The
petition stands disposed of. No costs.
[Anant
S. Dave, J.]
*pvv
Top