Gujarat High Court High Court

Sadhu vs Parmar on 22 July, 2011

Gujarat High Court
Sadhu vs Parmar on 22 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/108/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 108 of 2001
 

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

 

SADHU
DHARAMDAS RATANDAS - Appellant(s)
 

Versus
 

PARMAR
VAJABHAI JETHABHAI - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
DIPAK R DAVE for
Appellant(s) : 1, 
MR BP GUPTA for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 22/07/2011
 

ORAL
ORDER

Mr.D.R.

Dave, learned advocate for the appellant and Mr.B.P. Gupta, learned
advocate for the respondent, have jointly submitted that the parties
have arrived at an amicable settlement, whereby the respondent has
removed the cabin in question. Hence, present appeal may be disposed
of.

In
view of aforesaid, since the parties have arrived at an amicable
settlement and the respondent has removed the cabin in question,
present appeal stands disposed of. No order as to costs. Interim
relief, if any, stands vacated. Liberty to revive in case of
difficulty.

(K.S.

Jhaveri, J)

Aakar

   

Top