Gujarat High Court High Court

Shantaben vs Narendrabhai on 3 July, 2008

Gujarat High Court
Shantaben vs Narendrabhai on 3 July, 2008
Author: Ravi R.Tripathi,&Nbsp;
   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