Gujarat High Court
Mr Ma Kharadi For Respondent(S) : 1 … vs – 7 on 15 April, 2010
Gujarat High Court Case Information System
Print
CA/12230/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12230 of 2009
In
APPEAL
FROM ORDER No. 133 of 2006
=========================================
AMBUBHAI
MAGANBHAI PATEL
Versus
CHHOTUBHAI
MAGANBHAI PATEL AND OTHERS
=========================================
Appearance :
MR
SP MAJMUDAR for
Petitioner(s) : 1,
MR MA KHARADI for Respondent(s) : 1 - 7, 7.2.2,
7.2.3, 7.2.4,7.2.5 - 10, 10.2.2,10.2.3
None for Respondent(s) :
7, 10,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 15/04/2010
ORAL
ORDER
The applicant
original appellant has filed the present application for placing
Memorandum of Understanding arrived at between the parties on record.
It is prayed
by the applicant original appellant that the main Appeal from
Order be disposed of in terms of the said Memorandum of
Understanding, to which learned advocate Mr.Kharadi has no objection.
The
application is allowed. The Memorandum of Understanding is taken on
record.
(Ravi
R.Tripathi, J.)
*Shitole
Top