Gujarat High Court High Court

Ramchand vs Unknown on 7 July, 2011

Gujarat High Court
Ramchand vs Unknown on 7 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/282/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 282 of 2006
 

=========================================================

 

RAMCHAND
MOTIRAM - Applicant(s)
 

Versus
 

DEVIBEN
SADHURAM & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
ASPI M KAPADIA for
Applicant(s) : 1, 
RULE SERVED for Opponent(s) : 1, 3, 
MR
VIBHUTI NANAVATI for Opponent(s) : 1 - 2, 2.2.2, 2.2.3,2.2.4 -
3. 
None for Opponent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 27/06/2011 

 

 
				ORAL
ORDER

It
is stated by learned Advocate for the applicant that the parties have
agreed to dispose of the property in favour of the tenant.

In
that view of the matter, the Revision Application has become
academic. Hence, this application stands disposed of accordingly.
Rule is discharged with no order as to costs.

However,
if the compromise or settlement is not acted upon, it will be open
for the applicant to revive this petition.

(K.S.JHAVERI,J.)

pawan

   

Top