Gujarat High Court High Court

Shrenikbhai vs 3.7 on 19 January, 2011

Gujarat High Court
Shrenikbhai vs 3.7 on 19 January, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/1194/1995	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 1194 of 1995
 

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

 

SHRENIKBHAI
KASTURBHAI & 9 - Applicant(s)
 

Versus
 

RC
THAKKAR & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
VC DESAI for
Applicant(s) : 1, 1.3.1, 1.3.2, 1.3.3, 1.3.4, 1.3.5, 1.3.6, 1.3.7,
1.3.8,1.3.9 MR TEJAS P SATTA for Applicant(s) : 1.3.4, 1.3.5, 1.3.6,
1.3.7, 1.3.8,1.3.9  
MR KV SHELAT for Opponent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 19/01/2011 

 

ORAL
ORDER

Heard
learned advocates appearing on behalf of respective parties.

This
Court has passed an order on 30th November 2010 which is
quoted as under :

Learned
Advocate Mr. Tejas Satta is appearing for petitioners. Learned
Advocate Mr. KV Shelat is appearing for respondents.

Today,when
matter is taken up for final hearing, learned advocate Mr. KV Shelat
has submitted that the matter is settled between both the parties
and rent of suit premises has been increased by tenant and accepted
by trust and, therefore, this matter is required to be disposed of
on the basis of fact that the matter has been settled between the
parties out side the Court. However, learned advocate Mr.Tejas Satta
submitted that he required confirmation in respect to settlement
between the parties. Accordingly, present Civil Revision Application
is disposed of. However, in case of any difficulty, liberty is given
to either party to revive present Civil Revision Application by
filing mere note in registry of this court. Rule is accordingly
discharged. Interim relief, if any, stands vacated. No order as to
costs.”

In
view of aforesaid order, CRA has been disposed of by this Court, but,
liberty has been given by this Court to either party in case of
difficulty to revive present CRA.

Accordingly,
a note has been filed by learned advocate Mr. Tejas Satta before
registry on 21st December, 2010 and pointed out that there
is no such settlement arrived at between the parties as statement
made by learned advocate Mr. Shelat. He received one letter from
General Manager of Anandji Kalyanji Sheth Trust and therefore, in
light of this letter dated 2nd December, 2010 from
petitioner and note filed by learned advocate Mr. Satta before this
Court, order passed by this Court on 30th November, 2010
is hereby recalled and Civil Revision Application No.1194 of 1995 is
revived to its original file with all attached orders.

Accordingly,
note filed by learned advocate Mr. Tejas Satta is disposed of.

Issue
NOTICE to
respondents returnable on 14 th
February, 2011.

[H.K.

RATHOD, J.]

#Dave

   

Top