Gujarat High Court Case Information System
Print
FA/580/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 580 of 2010
With
CIVIL
APPLICATION No. 2722 of 2010
In
FIRST
APPEAL No. 580 of 2010
=========================================================
GENERAL
MANAGER & 1 - Appellant(s)
Versus
B
P MATALIA - Defendant(s)
=========================================================
Appearance
:
MR
RAMNANDAN SINGH for
Appellant(s) : 1 - 2.
MRCHIRAG B PATEL for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 21/04/2010
ORAL
ORDER
Mr.
Ramnandan Singh learned advocate for the appellant has submitted that
as per the order dated 26th March 2010 the appellant has
deposited the awarded amount.
While
Mr. Chirag Patel learned advocate for the opponent has confirmed the
statement about the deposit, however he has disputed the submission
that the entire amount has been deposited. Mr. Patel has submitted
that there is shortfall of about Rs. 76,640.35 being the amount
towards interest for the period from 7th April 2009 to 6th
April 2010.
In
this context Mr. Singh submitted that if at all there is any error in
calculating amount required to be deposited, the same will be
rectified and the shortfall will be made good within period of 10
days from today. He has assured that entire amount will be deposited
on or before 30th April 2010.
Mr.
Patel also made grievance about the fact that the direction regarding
release of Bank Guarantee for the value of Rs. 15,300/- has also not
been complied with. On this count also Mr. Singh has assured that the
Bank Guarantee shall be released on or before 30th April
2010.
So
as to ensure that the aforesaid shortfalls are made good and
direction are complied the hearing of the appeal is adjourned to 5th
May 2010.
(K.M.THAKER,J.)
Suresh*
Top