Gujarat High Court Case Information System
Print
CA/3923/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 3923 of 2011
In
FIRST
APPEAL No. 1880 of 2009
With
CIVIL
APPLICATION No. 3924 of 2011
In
FIRST APPEAL No. 1881 of 2009
With
CIVIL
APPLICATION No. 3925 of 2011
In
FIRST APPEAL No. 1888 of 2009
=========================================================
PATEL
BHARATBHAI MANEKLAL - Petitioner(s)
Versus
SPECIAL
LAND ACQUISITION & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KM SHETH for
Petitioner(s) : 1,
MS MOXA THAKKAR, AGP for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 08/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule.
Ms.Thakkar, learned AGP waives service of notice of Rule for the
opponents.
The
present applications are for seeking withdrawal of appropriate
amount, out of the amount which has been deposited by the original
appellant with the Reference Court as per the direction issued by
this Court in the main First Appeals.
Considering
the facts and circumstances, out of the amount deposited, the
original claimants – applicants shall be permitted to withdraw
50% of the amount and remaining 50% of the amount shall be invested
by the Reference Court with a nationalized Bank in FDR initially for
a period of three years and such investment shall be renewed from
time to time until the appeals are finally heard and disposed of.
The original FDR(s) shall be retained by the Nazir Department of the
Reference Court.
The
applications are allowed to the aforesaid extent. Rule made
absolute accordingly.
(Jayant Patel, J.)
(H. B. Antani, J.)
vinod
Top