Gujarat High Court High Court

Civil Application No. 40 Of 2002 vs Notice Served For on 22 November, 2010

Gujarat High Court
Civil Application No. 40 Of 2002 vs Notice Served For on 22 November, 2010
Author: D.K.Trivedi,&Nbsp;Honourable Mr.Justice K.M.Mehta,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CIVIL APPLICATION No 40 of 2002


             in


     O.J.APPEALNo 6          of 2002



     --------------------------------------------------------------
     PRAFUL M. PATEL
Versus
     WONDERWELD ELECTRODES PVT. LTD
     --------------------------------------------------------------
     Appearance:
     1. CIVIL APPLICATION No. 40 of 2002
          MR MIHIR H JOSHI for applicant No. 1
          NOTICE SERVED for Respondent No. 1-9


     --------------------------------------------------------------


                  CORAM : MR.JUSTICE D.K.TRIVEDI
                                     and
                          MR.JUSTICE K.M.MEHTA


                  Date of Order: 04/02/2003


ORAL ORDER

(Per : MR.JUSTICE D.K.TRIVEDI)
Rule. Ad interim relief in terms of prayer
clause 4(C) and also stay of the order passed by the
Company Board in respect of sale of the share of the
applicant – appellant as per the order dated 18.9.2001.

Mr. A.L.Shah, learned advocate, waives service
of rule on behalf of respondents. S.O. to 21.3.2003.

Dt:4.2.2003(D.K.Trivedi,J)

(K.M.Mehta,J)
arg