Gujarat High Court High Court

Sandhyaben vs Hiraben on 9 December, 2010

Gujarat High Court
Sandhyaben vs Hiraben on 9 December, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5858/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5858 of 2010
 

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

 

SANDHYABEN
HASMUKHBHAI CHAUHANW/O DECEASED HASMUKHBHAI CHAUH - Petitioner(s)
 

Versus
 

HIRABEN
@ SUMANBEN H CHAUHAN W/O OF DECEASED HASMUKHBHAI CHA & 2 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MS.FALGUNI
D.TRIVEDI for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1 - 3. 
MR
UM SHASTRI for Respondent(s) : 1, 
MR HARDIK C RAWAL for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 09/12/2010 

 

ORAL
ORDER

Heard
learned advocates for the respective parties.

Learned
advocate for the petitioner has failed to satisfy this Court as to
under which provision, the application was preferred before the
trial court for implementation of the compromise arrived at between
the parties. As remedy is available to the petitioner to file
appropriate application before the trial court for implementation of
the compromise arrived at by and between the parties, learned
advocate for the petitioner seeks permission to withdraw this
petition to file appropriate application before the trial court for
the same.

Permission
is granted as prayed for. This petition stands disposed of as
withdrawn. In the event of the petitioner making appropriate
application or initiating appropriate proceedings before the trial
court, trial court will decide the same in accordance with law
without being influenced by this order within one year from the date
of filing of the application or initiating proceedings taking into
consideration the status of the petitioner. Notice is discharged.

(M.D.SHAH,J.)

radhan

   

Top