Gujarat High Court
Vaimlaben vs Rasiklal on 22 July, 2008
Gujarat High Court Case Information System
Print
SCA/297520/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2975 of 2008
=========================================================
VAIMLABEN
W/D. OF RAVAJIBHAI PATEL & 6 - Petitioner(s)
Versus
RASIKLAL
GOVINDLAL SHAH & 2 - Respondent(s)
=========================================================
Appearance
:
MR
YASHWANT S BAROT for
Petitioner(s) : 1 - 7.
NOTICE SERVED BY DS for Respondent(s) : 1 -
3.
MR JR SHAH for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 22/07/2008
ORAL
ORDER
Learned
advocate for the petitioners stated that as the issues have been
settled between the parties, the petitioners do not wish to press
this petition. Disposed of as not pressed. Notice is discharged.
Interim relief, if any, stands vacated.
(Akil
Kureshi,J.)
(raghu)
Top