Gujarat High Court Case Information System
Print
CA/7650/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 7650 of 2010
In
FIRST
APPEAL No. 441 of 2010
To
CIVIL
APPLICATION - FOR ORDERS No. 7664 of 2010
In
FIRST APPEAL No. 455 of 2010
=========================================================
STATE
OF GUJARAT, THROUGH SPECIAL LAND ACQUISITION OFFICER & 1 -
Petitioner(s)
Versus
AMAJI
MOHANJI THAKORE - Respondent(s)
=========================================================
Appearance
:
MR
HH PARIKH, ASSISTANT GOVERNMENT PLEADER
for
Petitioner(s) : 1 - 2.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 21/07/2010
COMMON
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. Considering
the facts and circumstances, if time is extended to deposit the
amount, no serious prejudice will be caused since, in any case, the
interest, as may accrue also will be required to be deposited.
2. Hence,
time to deposit the amount as per the earlier order passed in First
Appeals No.441/2010 to 455/2010 is extended for a period of eight
weeks from today with the clarification that no further time shall be
extended, and if the amount is not deposited within the aforesaid
time-limit, the original claimants shall be at the liberty to move
for execution of the judgment and award of the Reference Court, in
accordance with law.
3. The
applications are disposed of accordingly.
(Jayant
Patel, J.)
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top