Gujarat High Court
Monaram vs Savaji on 4 July, 2011
Gujarat High Court Case Information System
Print
FA/4895/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4895 of 2010
With
CIVIL
APPLICATION No. 16644 of 2010
In
FIRST APPEAL No. 4895 of 2010
=========================================================
MONARAM
LALAJI RABARI - Appellant(s)
Versus
SAVAJI
FULAJI PRAJAPATI & 3 - Defendant(s)
=========================================================
Appearance
:
MRPRANAVMRAVAL
for
Appellant(s) : 1,MR TARUNL PRAJAPATI for Appellant(s) : 1,
None
for Defendant(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/07/2011
ORAL
ORDER
Mr.
Raval, learned advocate appearing for the appellant, on instructions,
states that in view of the settlement between the parties, the decree
is satisfied. Certified copy of the same is taken on record. In
that view of the matter, no further orders are required to be passed
in the present matters. First Appeal therefore stands disposed of
accordingly. Civil Application also stands disposed of accordingly.
(K.S.
JHAVERI, J.)
Divya//
Top