Gujarat High Court Case Information System
Print
CRA/470/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 470 of 1998
=========================================================
RAHEMANBEN
WD/O NURMAHMAD S. MEMAN DECD. - Applicant(s)
Versus
ARVINDKUMAR
VRUJLAL SHAH & 1 - Opponent(s)
=========================================================
Appearance
:
MS
MEGHA JANI for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5
None for
Opponent(s) : 1 - 2.
RULE UNSERVED for Opponent(s) : 1.2.1, 1.2.2,
1.2.3, 1.2.4,1.2.5 - 2,2.2.5
MR BK DAMANI for Opponent(s) :
2.2.1, 2.2.2,2.2.3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 11/02/2011
ORAL
ORDER
Learned
advocate Ms. Shruti Pathak for learned advocate Ms. Megha Jani seeks
permission to withdraw the present revision application stating that
the parties have amicably settled the dispute. She has placed on
record the communication received from the client regarding this
instruction. Learned advocate Mr. B.K. Damani appearing for the
respondents has no objection.
The
present revision application therefore stands disposed of as
withdrawn unconditionally in light of the communication placed on
record. Rule is discharged. Interim relief, if any, shall stand
vacated.
(Rajesh
H. Shukla, J.)
(hn)
Top