Gujarat High Court Case Information System
Print
CRA/333/2000 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 333 of 2000
For
Approval and Signature:
HONOURABLE
MR.JUSTICE M.R. SHAH
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
MINABA
RAJENDRASINGH RATHOD - Applicant(s)
Versus
SURENDRANAGAR
PEOPLES CO. OPERATIVE BANK LTD. & 7 - Opponent(s)
=========================================================
Appearance :
MR
GT DAYANI for
Applicant(s) : 1,
MR SHIRISH JOSHI for Opponent(s) : 1,
RULE
SERVED BY DS for Opponent(s) : 2, 6,
UNSERVED-REFUSED (R) for
Opponent(s) : 3 - 5.
UNSERVED-EXPIRED (N) for Opponent(s) :
7,
NOTICE SERVED for Opponent(s) :
8,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 13/05/2010
ORAL
JUDGMENT
Shri
N.L.Ramnani, learned advocate for Shri G.T.Dayani, learned advocate
appearing for the petitioner seeks permission to withdraw the
present Civil Revision Application as parties have already settled
the disputes amicably. He produces on record the certificate issued
by the respondent-Bank, namely, The Surendranagar People’s Co.Op.
Bank Ltd. dated 10th August, 2004, which is directed to
be taken on record.
In
view of the above, present revision application is dismissed as
withdrawn. Rule discharged. Ad-interim relief, if any, stands
vacated forthwith. No costs.
(M.R.SHAH,
J.)
(ashish)
Top