Gujarat High Court High Court

Roshanben vs Umar on 1 July, 2011

Gujarat High Court
Roshanben vs Umar on 1 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1148/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1148 of 2000
 

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

 

ROSHANBEN
D/O MOHAMADBHAI A. VOHARA - Appellant(s)
 

Versus
 

UMAR
FAROOK GANDHIBHAI VORA - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
IM MUNSHI for
Appellant(s) : 1, 
NOTICE SERVED for Defendant(s) : 1, 
MR RA
MISHRA for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 01/07/2011
 

ORAL
ORDER

The
learned advocates for the respective parties have submitted that the
parties have arrived at an amicable settlement outside the Court and
have prayed that the matter may be disposed of accordingly.

In
view of settlement arrived at between the parties, present appeal
stands disposed of. The parties are directed to abide by the said
settlement. Decree be drawn accordingly. No order as to costs.

(K.S.

Jhaveri, J)

Aakar

   

Top