Gujarat High Court Case Information System
Print
CRA/340/1999 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 340 of 1999
=========================================================
RAMESH
RAM GOPAL BRAHMAN & 1 - Applicant(s)
Versus
OMKAR
DEVILAL GUPTA - Opponent(s)
=========================================================
Appearance
:
MR
KV SHELAT for
Applicant(s) : 1 - 2.
MR MUKESH A PATEL for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/06/2011
ORAL
ORDER
Mr.K.V.
Shelat, learned advocate for the applicants, has submitted that the
applicants have handed over the possession of the suit premises to
the landlord. The affidavit on a stamp in that respect has been
produced on record. In that view of the matter and in view of the
settlement arrived at between the parties, he has prayed to withdraw
the Revision Application.
In
view of the settlement arrived at between the parties out of the
Court, permission as prayed for is granted. The Revision Application
stands disposed of as withdrawn. Since the original defendant has
expired, the impugned orders passed by the Courts below do not
survive. Rule is discharged with no order as to costs.
It
is clarified that in view of the said settlement arrived at between
the parties, the amount of Rs.20,000/- (Rupees Twenty Thousand
only), if it is lying with the Court then the Principal amount only
and if it is lying with the bank then with the interest, be paid to
Nirmalaben Shyamsundar Sharma by an Account Payee Cheque.
(K.S.
Jhaveri, J)
Aakar
Top