Gujarat High Court Case Information System
Print
FA/1130/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1130 of 2005
With
CIVIL
APPLICATION No. 3927 of 2005
=========================================================
RAMESHBHAI
SOMABHAI PATEL - Appellant(s)
Versus
SAIDABEN
IQBALBHAI MANSURI & 5 - Defendant(s)
=========================================================
Appearance
:
MR
SURESH S PATEL for
Appellant(s) : 1,
MR AV PRAJAPATI for Defendant(s) : 1,
None
for Defendant(s) : 2 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.S.SHAH
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 08/01/2007
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)
When
the civil application for stay came up for hearing, Mr Suresh S
Patel, learned advocate for the applicant (owner of the vehicle)
stated that the matter has been settled between the applicant-owner
and the respondent-claimants out of the Court. Mr Patel, therefore,
requests for permission to withdraw the appeal itself.
Mr
Prajapati for the claimants agrees that the matter has been settled
out of the Court.
In
view of the above statements, we grant the leave to withdraw the
appeal. The appeal accordingly stands disposed of as withdrawn.
We
make it clear that there has been no effective hearing of the appeal
before us.
Since
the appeal is disposed of, the civil application for stay does not
survive and is accordingly disposed of as infructuous.
(M.S.
SHAH, J.)
(AKIL
KURESHI, J.)
zgs/-
Top