Gujarat High Court Case Information System
Print
SCA/2356/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2356 of 2005
======================================
SAROJBEN
TRAMBAKLAL DAVE - Petitioner(s)
Versus
KANTABEN
TRAMBAKLAL DAVE & 34 - Respondent(s)
======================================
Appearance :
MR
SUNIT S SHAH for Petitioner(s) : 1,
UNSERVED-EXPIRED (R) for
Respondent(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) : 2,
MR
BM MANGUKIYA for Respondent(s) : 2 - 3.
NOTICE UNSERVED for
Respondent(s) : 3 - 4.
RULE SERVED for Respondent(s) : 5 - 7,
12,14 - 21.
RULE UNSERVED for Respondent(s) : 8, 22,24 - 25,28 -
30.
MR JASWANT K SHAH for Respondent(s) : 9 - 11, 13,
RULE NOT
RECD BACK for Respondent(s) : 13, 23,26 - 27,31 -
35.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 10/08/2010 ORAL ORDER
Challenge
in this petition under
Articles 226 and 227 of the Constitution of India is to the order
dated 7.1.2005 passed by the learned Civil Judge [S.D.},
Surendranagar, by which, the trial court had decided to raise
preliminary issue.
As
per the communication dated 19.5.2010 addressed by the learned
Principal District Judge, Surendranagar, to the Registrar [Judicial]
of this Court, and the note dated 4.8.2010 submitted by the Office,
Special Civil Suit No.49 of 1991 is disposed of by the trial court by
judgment and order dated 31.8.2009.
In
view of the above, when the suit itself is disposed of, this petition
against the interim order has become infructuous. Rule is discharged
with no order as to costs. The interim relief is vacated. Liberty to
revive the petition in case of difficulty.
(ANANT
S. DAVE, J.)
(swamy)
Top