Gujarat High Court
The vs Bhurabhai on 23 October, 2008
Gujarat High Court Case Information System
Print
CA/124/1908 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 12419 of 2008
To
CIVIL
APPLICATION No. 12422 of 2008
=========================================================
THE
GENERAL MANAGER - Petitioner(s)
Versus
BHURABHAI
VASTABHAI DESAI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AJAY R MEHTA for
Petitioner(s) : 1,
MS MINI NIAR, AGP Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 23/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Learned AGP Ms. Mini Niar waives service of Rule on behalf of the
respondent No.3 ? State.
Heard.
Ad-interim relief is granted subject to the applicant deposits the
awarded amount with cost, interest, solatium, etc. with the trial
Court within Eight weeks from today.
This
Application is disposed of. Rule made absolute accordingly with no
order as to costs.
(R.P.DHOLAKIA,J.)
(Z.
K. SAIYED, J. )
sas
Top