Gujarat High Court High Court

Rakeshkumar vs Mukeshkumar on 12 January, 2010

Gujarat High Court
Rakeshkumar vs Mukeshkumar on 12 January, 2010
Bench: Abhilasha Kumari
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/7058/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7058 of
2008 
 
=========================================================

 

RAKESHKUMAR
MADHUVANDAS SHAH - Petitioner(s)
 

Versus
 

MUKESHKUMAR
KANUBHAI @ HASHKUKHLAL SHAH - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DHAVAL D VYAS for
Petitioner(s) : 1, 
MR NIKHIL D JOSHI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 12/01/2010 

 

 
 
ORAL
ORDER

Mr.

Dhaval D. Vyas, learned counsel for the petitioner states that the
parties have settled their disputes and the proceedings before the
Trial Court have also been withdrawn. He has placed on record the
settlement Purshis dated 17.12.2009 and the endorsement thereupon by
the petitioner, instructing the learned counsel to withdraw the
petition. The same is taken on the record of the case. Accordingly,
permission to withdraw the petition is granted. The petition is
disposed of as withdrawn. Rule is discharged.

(Smt. Abhilasha Kumari, J.)

Safir*