Gujarat High Court Case Information System
Print
SA/243/1991 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 243 of 1991
=================================================
RASHANBIBI,WD/O
KALUBHAI ALIASHAFIZALI MOHMADALI SAIYED. - Appellant(s)
Versus
BUDHABHAI
JIVABHAI PATEL & 7 - Defendant(s)
=================================================
Appearance
:
MR GM AMIN for Appellant(s) :
1,MR YF MEHTA for Appellant(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4,
1.2.5,1.2.6
DELETED for Defendant(s) : 1, 3,
None for
Defendant(s) : 2,4 -
8.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/08/2011
ORAL
ORDER
Learned
Advocate for the appellant places on record the communication dated
22nd August, 2011, mentioning therein that the parties
have settled the matter and Memorandum of Understanding is entered
between the parties. Therefore, the parties are not interested to
proceed with the Second Appeal. The said communication and Memorandum
of Understanding are taken on record.
In
view of the above, the appeal would not survive and the same stands
disposed of accordingly.
It
is clarified, that the parties will be governed by the Memorandum of
Understanding dated 11.8.2011 entered between the parties.
(K.S.JHAVERI,J.)
pawan
Top