Gujarat High Court
Niruben vs Deepakbhai on 22 July, 2008
Gujarat High Court Case Information System
Print
CA/520520/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5205 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 317 of 2008
=========================================================
NIRUBEN
VIKRAMBHAI PARMAR - Petitioner(s)
Versus
DEEPAKBHAI
NARANBHAI MAKWANA & 6 - Respondent(s)
=========================================================
Appearance
:
MR
GOVIND V PATEL for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1,
None
for Respondent(s) : 2,
RULE SERVED for Respondent(s) : 2.2.1,
2.2.2, 2.2.3, 2.2.4, 2.2.5,2.2.6 - 6.
- for Respondent(s) : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/07/2008
ORAL
ORDER
Mr
Patel, learned counsel for the petitioner has submitted that the
parties have settled their dispute out of court and consent terms
have been arrived at between the parties which are placed on record.
He, therefore, stated that the matter is not required to be proceeded
with on merits.
In
view of the above, the award of the trial Court is substituted in
terms of the consent terms. The parties are directed to abide by the
consent terms. This application stands disposed of accordingly.
Rule is made absolute to the aforesaid extent.
(K.S.
JHAVERI, J.)
Divya//
Top