Gujarat High Court High Court

State vs Gorji on 18 June, 2008

Gujarat High Court
State vs Gorji on 18 June, 2008
Bench: Bhagwati Prasad
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/6627/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 6627 of 2008
 

In
FIRST APPEAL No. 269 of 2007
 

To


 

CIVIL
APPLICATION - FOR STAY No. 6665 of 2008
 

In
FIRST APPEAL No. 307 of 2007
 

 


 

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

 

STATE
OF GUJARAT & 1 - Petitioner(s)
 

Versus
 

GORJI
MAVA & 4 - Respondent(s)
 

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

 

Appearance
: 
Mr.
D.A. Desai, AGP, for
Petitioner(s) : 1 - 2. 
MR SURESH M SHAH for Respondent(s) :
1, 
None for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	

 

 
 


 

Date
: 18/06/2008 

 

 
ORAL
ORDER

50%
of the amount will not disbursed. The same will be kept in Scheduled
bank for a period of five years. If the case is not decided then the
Fixed Deposit will be renewed. Remaining 50% will be disbursed to the
claimants provided they file an undertaking with the trial Court that
in case they lose the case, they will return the same at the
prevailing bank interest. In this connection, they will file solvent
security.

In
view of the aforesaid position, the effect and operation of the
impugned judgement will remain stayed. All these applications are
disposed of .

(BHAGWATI PRASAD, J)

(pkn)