Gujarat High Court High Court

Torrent vs Runu on 24 December, 2010

Gujarat High Court
Torrent vs Runu on 24 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16319/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 16319 of 2010
 

In


 

FIRST
APPEAL No. 4853 of 2010
 

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


 

TORRENT
POWER LIMITED - Petitioner(s)
 

Versus
 

RUNU
GANGARAM DAKUA & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
KB PUJARA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 24/12/2010 

 

 
ORAL
ORDER

RULE
returnable on 18.02.2011.

In
the meantime, Ad interim stay of the impugned decree on condition
that the applicant shall deposit the entire decreetal amount, on or
before the returnable date, in Fixed Deposit Receipt with a
nationalized bank initially for a period of three years and on
maturity shall be renewed by one year at a time without any further
orders in this regard till final disposal of the appeal. The F.D.R.
shall remain with the ‘Nazir’ of the Tribunal. The quarterly interest
accruing on such deposit shall be paid to the original plaintiff on
regular basis.

[K.S.JHAVERI,
J.]

JYOTI

   

Top