Gujarat High Court High Court

Ramchandra vs Jayprakash on 25 July, 2011

Gujarat High Court
Ramchandra vs Jayprakash on 25 July, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/207/1996	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 207 of 1996
 

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


 

RAMCHANDRA
MAGANLAL VAGHELA - Appellant(s)
 

Versus
 

JAYPRAKASH
M VAGHELA & 7 - Defendant(s)
 

=========================================
 
Appearance : 
MS
ROOPAL R PATEL for
Appellant(s) : 1, 
None for Defendant(s) : 1 - 2. 
MR BS PATEL
for Defendant(s) : 1.2.1 - 2, 2.2.2, 2.2.4, 2.2.5,2.2.6 - 3,5 -
7. 
MRS RANJAN B PATEL for Defendant(s) : 1.2.1 - 2, 2.2.2, 2.2.4,
2.2.5,2.2.6 - 3,5 - 7. 
NOTICE SERVED BY DS for Defendant(s) :
2.2.3  
- for Defendant(s) : 0.0.0  
UNSERVED-REFUSED (N) for
Defendant(s) : 0.0.0  
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 25/07/2011 

 

 
ORAL
ORDER

Ms.

Roopal R. Patel, learned advocate for the appellant has placed on
the record possession receipt dated 26.4.2011, to submit that the
parties have amicably settled the matter between them and as such,
the appellant is no longer interested in prosecuting the appeal.
The learned advocate, therefore, does not press the appeal.

The
possession receipt dated 26.4.2011 is taken on the record.

In
the light of the aforesaid, the appeal is disposed of as not
pressed.

[HARSHA
DEVANI, J.]

parmar*

   

Top