Gujarat High Court High Court

General vs Baldevji on 13 November, 2008

Gujarat High Court
General vs Baldevji on 13 November, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11529/2008	 1/ 2	ORDER 
 
 

	

 

IN THE HIGH COURT OF GUJARAT AT
AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 11529 of 2008
 

						in
 

			FIRST
APPEAL NO. 4751 OF
2008 
 
=========================================================

 

GENERAL
MANAGER O N G C LTD - Petitioner(s)
 

Versus
 

BALDEVJI
BABARJI THAKOR & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJAY R MEHTA for
Petitioner(s) : 1, 
Mr Jayesh Patel, for respondent no.1
 

Ms Mini
Nair, AGP for Respondent(s) : -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 13/11/2008 

 

 
 
ORAL
ORDER

Heard
the learned counsel for the respective parties.

2. Rule.

Mr Jayesh Patel, learned counsel waives service on behalf of
respondent no.1 and Ms. Mini Nair, learned AGP waives service for
respondent no.2.

3. Learned
counsel for the applicant has made a statement at Bar that the
applicant will deposit the entire awarded amount with the court
below within a period of 8 weeks. On that condition, interim relief
in terms of para 4(i) is granted. The claimant is at liberty to move
application for withdrawal of the said amount. If such an
application is filed, the court below will decide the same on its
merits and in accordance with law. This Civil Application is
allowed. Rule is made absolute to the aforesaid extent.

[R
P DHOLAKIA, J.]

[M.D.

SHAH, J.]

msp

   

Top