Gujarat High Court
Natawarbhai vs Kundanben on 4 July, 2011
Gujarat High Court Case Information System
Print
AO/330/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 330 of 2010
=========================================================
NATAWARBHAI
MALABHAI PRAJAPATI - Appellant(s)
Versus
KUNDANBEN
SOMABHAI CHRISTIAN (PATELIA) THROUGH VERONIKABEN & 1 -
Respondent(s)
=========================================================
Appearance
:
MR.D
K.PUJ for
Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5
RULE NOT RECD
BACK for Respondent(s) : 1 - 2.
MR BN LIMBACHIA for Respondent(s)
: 2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 04/07/2011
ORAL
ORDER
Learned
Advocate Mr. Puj places on record a communication from the petitioner
with enclosre stating that the matter has been amicably settled and
therefore he may be permitted to withdraw the present Appeal from
Order.
Permission
granted. Present Appeal from Order stands disposed of as withdrawn
unconditionally.
(Rajesh
H. Shukla,J)
Jayanti*
Top