Gujarat High Court High Court

Vyas vs Bhagwatiben on 3 March, 2011

Gujarat High Court
Vyas vs Bhagwatiben on 3 March, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/55/1992	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 55 of 1992
 

With


 

CIVIL
APPLICATION No. 837 of 1992
 

In
SECOND APPEAL No. 55 of 1992
 

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

 

VYAS
KIRITKUMAR NARHARIPRASAD & 1 - Appellant(s)
 

Versus
 

BHAGWATIBEN,
AGED ABOUT 45 YRSW/O.SUMERSINGH THAKORE - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL H RATHOD for
Appellant(s) : 1 - 2. 
MR PM THAKKAR for Defendant(s) : 1, 
NOTICE
UNSERVED for Defendant(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 09/12/2010 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Kishor Prajapati on behalf of learned counsel Mr. Mehul
Rathod states, on telephonic instructions from appellant No. 2, that
the parties have amicably settled the dispute and therefore the
present second appeal does not survive and may be disposed of.
Learned counsel Mr. D.M. Thakker has no objection.

The
appeal accordingly stands disposed of in view of the statement made
by learned advocate Mr. Prajapati.

In
view of disposal of the appeal, the Civil Application does not
survive and is disposed of accordingly.

(Rajesh
H. Shukla, J.)

(hn)

   

Top