Gujarat High Court High Court

Gsrtc vs Dharamsinh on 8 December, 2010

Gujarat High Court
Gsrtc vs Dharamsinh on 8 December, 2010
Author: Mohit S. Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/355/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 355 of 2005
 

In


 

FIRST
APPEAL No. 2081 of 2005
 

To


 

FIRST
APPEAL (STAMP NUMBER) No. 3410 of 2003
 

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


 

GSRTC
- Petitioner(s)
 

Versus
 

DHARAMSINH
LIMBABHAI & 4 - Respondent(s)
 

=========================================================
Appearance : 
MR
HARESH J TRIVEDI for Petitioner(s) : 1, 
None
for Respondent(s) : 1, 
RULE SERVED for Respondent(s) : 1.2.1,
1.2.2,1.2.3  
SERVED BY AFFIX.-(R) for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.S.SHAH
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 01/02/2007 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)

The
interim report dated 20.01.2007 of the In-Charge Principal District
Judge, Bhavnagar indicates that non-compliance with the direction for
investment of the award amount in the fixed deposits was on account
of inaction on the part of Mr.M.M.Gohil, Superintendent in the then
Court of Second Additional District Judge, Bhavnagar.

2. The
claimants had filed Civil Application No.8141 of 2006 for
disbursement through learned advocate Mr. Ashish D. Oza. Office
shall notify the name of said learned advocate in the cause list.

3. S.O.

to 05.03.2007. In the meantime, any further report from the learned
Principal District Judge, Bhavnagar shall be placed on record.

[M.S.SHAH,J.]

[AKIL
KURESHI,J.]

mrpandya*

   

Top