Gujarat High Court Case Information System
Print
CA/1849/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 1849 of 2010
In
FIRST
APPEAL No. 4538 of 2007
=========================================
P
K ENGINEERING
Versus
GUJARAT
URJA VIKAS NIGAM LTD.
=========================================Appearance
:
MR DEEP D VYAS
for the Applicant
MS
LILU K BHAYA for the Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 19/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
The
case comes up on application filed by the applicant to withdraw the
amount as deposited by the respondent-Gujarat Urja Vikas Nigam Ltd.
It is ordered that 50% of the amount be awarded to the applicant and
the remaining 50% amount be deposited in cumulative F.D. of a
nationalized bank for a period of five years. However, in the
meanwhile, if the appeal is not decided, the Fixed Deposit will be
renewed. This stipulation will be made with the bank that the
renewal of the FDR shall be automatic.
With
the aforesaid observations, Civil Application is disposed of.
(BHAGWATI
PRASAD, J.) (J.C.UPADHYAYA, J.)
omkar
Top