Gujarat High Court Case Information System
Print
CA/193/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 193 of 2005
In
SPECIAL
CIVIL APPLICATION No. 9894 of
2000
=================================================
SHANTABEN
JETHALAL TRIVEDI & 21 - Petitioner(s)
Versus
NARENDRABHAI
MAGANBHAI PATEL & 34 - Respondent(s)
=================================================
Appearance
:
MR SP MAJMUDAR for
Petitioner(s) : 1 - 22.
MR MC BHATT for Respondent(s) : 1,
MR
BS PATEL for Respondent(s) : 1,
MR PJ VYAS for Respondent(s) :
1,
None for Respondent(s) : 2 - 3,5 - 35.
Ms.KRINA CALLA, ASST
GOVERNMENT PLEADER for Respondents
no.4-6.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 03/07/2008
ORAL
ORDER
The
present Civil Application was filed on 12.12.2004 as Administrator,
Vitthalnagar Cooperative Housing Society Limited was in the process
of distributing gifts to the respondents herein with the prayer that
he be restrained from distributing gifts to the private respondents
hereinabove. Mr.B.S. Patel, learned advocate for the society, on
instructions, states that at the relevant time, after filing of this
Civil Application, the activity of distributing gifts was stopped and
no gifts were distributed to the members.
2. In
view of the above the Civil Application does not survive. Disposed
of accordingly.
(RAVI R. TRIPATHI, J.)
karim
Top