Gujarat High Court Case Information System
Print
CRA/1797/1998 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 1797 of 1998
With
CIVIL
REVISION APPLICATION No. 1798 of 1998
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 ?
=========================================
NANUBHAI
J TRIVEDI - Applicant(s)
Versus
ANANTRAY
RANCHHODBHAI SHUKAL - Opponent(s)
=========================================
Appearance :
MR
KV SHELAT for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6
None
for Opponent(s) : 1,
MR PT PATEL for Opponent(s) : 1.2.1, 1.2.2,
1.2.3, 1.2.4,1.2.5
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 27/04/2010
COMMON
ORAL JUDGMENT
Shri
K.V. Shelat, learned advocate appearing on behalf of the respective
petitioners has stated at the bar that during the pendency of the
proceedings before the learned trial Court/Small Causes Court, at
Ahmedabad, parties have settled the dispute amicably. Under the
circumstances, it is requested to dispose/dismiss both the revision
applications as having
become infructuous. Accordingly, both these applications are
dismissed as having become infructuous. Rule is discharged in each
of the Revision Application. Ad-interim relief, if any, stands
vacated forthwith. No costs.
(M.R.
Shah, J.)
*menon
Top