Gujarat High Court High Court

J vs Chandrapal on 23 August, 2010

Gujarat High Court
J vs Chandrapal on 23 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7984/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7984 of 2010
 

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

 

J
R AMIN & COMPANY - Petitioner(s)
 

Versus
 

CHANDRAPAL
R YADAV - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRABHAKAR UPADYAY for
Petitioner(s) : 1, 
MS MEENU KUMAR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/08/2010
 

ORAL
ORDER

Heard Mr.Prabhakar Upadhyay,
learned advocate for the petitioner.

RULE. To be expedited. There will
be ad interim relief in terms of paragraph 8(B) on condition that
the petitioner will deposit the amount in question with the Registry
of this Court. It
is submitted by the learned advocate for the petitioner that the
petitioner has already deposited the amount in question with the
Registry of this Court.

Hence,
the Registry is directed to invest the said amount deposited by the
petitioner in a Nationalized Bank by way of an FDR initially for a
period of three years and the same shall be renewed from time to
time till final disposal of the present petition. The Registry is
directed to pay quarterly interest accumulated on the said FDR to
the respondent.

(K.S.

Jhaveri, J)

Aakar

   

Top