Gujarat High Court High Court

Rabari vs Unknown on 21 October, 2010

Gujarat High Court
Rabari vs Unknown on 21 October, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2531/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 2531 of 2010
 

In


 

CIVIL
APPLICATION No. 3271 of 2010
 

In


 

FIRST
APPEAL No. 722 of 2010
 

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


 

RABARI
JAGMAL VISABHAI - Applicant
 

Versus
 

THE
GENERAL MANAGAER OIL & NATURAL GAS CORP. LTD & 1 - Opponents
 

=================================================
 
Appearance : 
MR
AJ PATEL for Applicant: 
MR. VALMIK VYAS for MR. AJAY MEHTA for
Opponent : 1
 

MR.
JANAK RAVAL, LD. AGP for Opponent -
2. 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 21/10/2010 

 

 
ORAL
ORDER

Heard
learned advocate for the applicant. Rule. Mr. Valmik Vyas and
learned AGP Mr. Janak Raval waives service of notice of rule for
opponent no.1 & 2 respectively.

The
original claimant has taken out this application for seeking
appropriate direction with regard to disbursement of the amount of
award, as the original appellant/opponent no.1 herein has deposited
the entire awarded amount with interest & solatium before the
Reference Court at Mehsana. Hence appropriate order is required to
be made with regard to part of the disbursement to the claimant.

In
view of the rival contentions, it is deem fit that 50% of the total
amount deposited be disbursed to the claimant on proper
identification, and remaining 50 % of the amount shall be deposited
in the name of Nazir of the Reference Court as well as the
claimant, with any nationalised bank, initially for a period of
five years and be renewed thereafter, if the appeal is not disposed
of by then; till final disposal of the appeal. The amount so
deposited shall be subject to result of the appeal.

Application
is disposed of in above terms. Rule made absolute. No costs.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top