Gujarat High Court High Court

Nathuram vs 2.3 on 15 November, 2011

Gujarat High Court
Nathuram vs 2.3 on 15 November, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

MCA/2417/2008	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR DIRECTION No. 2417 of 2008
 

In


 

FIRST
APPEAL No. 1604 of 2004
 

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

 

NATHURAM
ASANDAS ALIANI - Applicant(s)
 

Versus
 

LILABEN
WD/O RASIKLAL KANTILAL - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
AJAY R MEHTA for
Applicant(s) : 1, 
None for Opponent(s) : 1, 1.2.1, 1.2.2,
1.2.3,1.2.4
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. SB Parikh on behalf of applicant. This Court
has passed an order in FA no. 1604/2004 dated 23/7/2008, which is
quoted as under:

?S1. Heard
learned advocate Mr. Parikh on behalf of appellant.

A
note dated 22/7/2008 filed by learned advocate Mr. Mehta addressed
to Registrar General, High Court of Gujarat, where it is mentioned
that matter is settled interse between parties. Therefore, appeal
is not to be prosecuted any further and amount of Rs. 25,000/- as
deposited by owner to be directed to refund back by Registry by
A/c Payee cheque in favour of appellant.

I
have considered note and also considering documents, which are
annexed to note – the receipt given by respondent claimants where
matter is settled between parties.

Accordingly,
permission is granted appeal is disposed of as withdrawn before
effective hearing. It is directed to Registry of this Court to
refund the amount of Rs. 25,000/- along with accruing interest in
the name of Nathuram Asandas Ailani, which has been deposited by
appellant ? owner.

Accordingly,
permission is granted, present appeal is disposed of as withdrawn
before effective hearing.??

In
para 4 of above referred order, this Court has directed to Registry
of this Court to refund amount with accruing interest, but before
that, amount was already transmitted to claims Tribunal.

Therefore,
it is directed to claims Tribunal, Panchmahal at Godhara to refund
amount of Rs. 25,000/- along with accruing interest in the name of
Nathuram Asandas Aliani, which has been deposited by the appellant
owner in the Registry of this Court, which is transmitted to claims
Tribunal without any delay by A/c payee cheque in the name of
Nathuram Asandas Ailani.

In
view of the above clarification, present application is disposed of.

(H.K.RATHOD,
J)

asma

   

Top