FA/274/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 274 of 2008 ========================================================= M R F LTD THRO' POA MANI K. - Appellant(s) Versus LAXMI ENTERPRISES & 1 - Defendant(s) ========================================================= Appearance : MR B.R. PARIKH for MR AD DESAI for Appellant(s) : 1,LOPA M BHATT for Appellant(s) : 1, MR AMAR N BHATT for Defendant(s) : 1, MR SANJAY A MEHTA for Defendant(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 09/07/2008 ORAL ORDER
Heard.
Admit. Expedited.
[K.S.
JHAVERI, J.]
CIVIL
APPLICATION NO.576 OF 2008
1. Heard
the learned Advocates for the respective parties.
2. It
is stated that the decretal amount along with interest and costs has
been deposited before this Court. Interim relief is granted in terms
of para 5(A). Out of the amount deposited, the principal amount of
Rs.2,51,200/- shall be deposited in a fixed deposit in any
nationalised bank on a long term basis. The remaining amount i.e.
Interest and costs shall be paid to the original plaintiff. The
periodical interest which may be accrued on the fixed deposit shall
be paid to the original plaintiff. Application stands disposed of
accordingly.
[K.S.
JHAVERI, J.]
ar