Gujarat High Court
Sangeetaben vs Harish on 23 June, 2011
Gujarat High Court Case Information System
Print
SCA/7357/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7357 of 2009
=========================================================
SANGEETABEN
NAVINBHAI PATEL - Petitioner(s)
Versus
HARISH
PURSHOTTAMBHAI PATEL - Respondent(s)
=========================================================
Appearance
:
MR
PR THAKKAR for
Petitioner(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1,
MR
PARTHIV B SHAH for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 23/06/2011
ORAL
ORDER
Mr.P.R.
Thakkar, learned advocate appearing
on behalf of the petitioner and Mr.Parthiv Shah, learned
advocate appearing on behalf of the respondent have jointly
submitted that the parties have settled the dispute amicably and the
main suit itself is withdrawn.
In
view of the above, present Special
Civil Application is dismissed as having been infructuous.
Rule is discharged. No costs.
[M.R.
SHAH, J.]
rafik
Top