Gujarat High Court High Court

Geeta vs This on 19 September, 2008

Gujarat High Court
Geeta vs This on 19 September, 2008
Author: D.A.Mehta,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJA/4120/2006	 3/ 3	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

O.J.APPEAL
No. 41 of 2006
 

In


 

COMPANY
PETITION No. 240 of 2004
 

With


 

CIVIL
APPLICATION No. 169 of 2006
 

In
 


O.J.APPEAL No. 41 of 2006
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE D.A.MEHTA   Sd/-
 

 
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Sd/- 
 
=========================================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ? NO
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ? NO
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ? NO
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ? NO
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ? NO
		
	

 

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


 

GEETA
PRINTS LTD. - Appellant(s)
 

Versus
 

FALCON
INDUSTRIES - Opponent(s)
 

=========================================================
Appearance
: 
MR DD VYAS, SENIOR ADVOCATE
WITH MR DHAVAL D VYAS for Appellant(s) : 1, 
MR AL SHAH WITH MR
VIMAL M PATEL AND MR PS PURANI for Opponent(s) :
1, 
============================================================== 

 
	  
	 
	  
		 
			 

 

			
			 

 

			
			 

CORAM
			: 
			
		
		 
			 

 

			
			 

 

			
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 19/09/2008 

 

ORAL
JUDGMENT

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

1 This
Appeal was preferred against an interim order made by the Company
Court which stood modified vide order dated 17.4.2006 so as to
ensure that the amount deposited with the Registry by respondent
company was not parted with in favour of the petitioner.

2 In
light of the fact that the interim order was followed by order dated
11.12.2006 whereby the petition was ordered to be admitted and
publication of advertisement was directed against which O.J. Appeal
No.7 of 2007 was preferred, and the fact that the said Appeal has
been dismissed today by a separate order this Appeal has been
rendered infructuous as the interim order now stands merged. The
modified interim order as made by this Court shall continue to
operate till the Company Court takes up Company Petition No. 240 of
2004 for hearing and disposal. The Appeal is accordingly dismissed.

CIVIL
APPLICATION No.169 of 2006.

In
light of the order made in Appeal today this Civil Application having
been rendered infructuous stands rejected accordingly.

				Sd/-				Sd/-
 

      
        (D.A.
Mehta, J.)  (B.N. Mehta, J.)
 

 


 

  
M.M.BHATT

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top