Gujarat High Court High Court

Shantaben vs Present on 29 July, 2011

Gujarat High Court
Shantaben vs Present on 29 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1979/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 1979 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 1557 of 1996
 

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

SHANTABEN
KALYANBHAI THAKOR - Applicant(s)
 

Versus
 

AJWA
SUB DIVISIONAL EMPLOYEES'COOPERATIVE SOCIETY THROUGH & 3 -
Opponent(s)
 

=========================================
 
Appearance : 
MR
KM PARIKH for
Applicant(s) : 1, 1.2.1, 1.2.2,1.2.3  
None for Opponent(s) : 1 -
3, 3.2.1, 3.2.2,3.2.3 - 4,4.2.1
 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 29/07/2011 

 

ORAL
ORDER

Present
application has been preferred by the applicants – original
respondents to restore Civil Application No.11003/2000 which was
filed in the year 2000 to vacate the ad-interim relief granted in the
main Special Civil Application in the year 1996. Learned advocate
appearing on behalf of the applicants is absent even today. Even
otherwise it is reported that the main special civil application
No.1557/1996 is already dismissed by the learned Single Judge (Coram:
K.S. Jhaveri, J.) by judgment and order dated 13.10.2010. Hence, as
such no further order is required to be passed as the present
application has become infructuous. Hence, present application is
dismissed as having become infructuous.

(M.R.

Shah, J.)

*menon

   

Top