Gujarat High Court Case Information System
Print
SCA/5081/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5081 of 2008
=================================================
TADVI
PRATAPKUMAR RAMESHCHAND-RA & 27 - Petitioner(s)
Versus
SARDAR
SAROVAR NARMADA NIGAM LIMITED & 2 - Respondent(s)
=================================================
Appearance
:
MR
SHALIN N MEHTA for Petitioner(s) : 1 - 28.
RULE SERVED BY DS for
Respondent(s) : 1,
MR SP HASURKAR for Respondent(s) : 1 - 3.
MS
SEJAL K MANDAVIA for Respondent(s) : 1 -
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 20/01/2011
ORAL
ORDER
BELOW OFFICE NOTE:
This
Court, by judgement and order dated 12.10.2010 dismissed the matter.
While dismissing the matter the Court directed the Registry to return
the amount deposited by the respondents to the respondents by account
payee cheque. It was also ordered that the cheque be issued on or
before 25th October 2010. There being more than one
respondent the Registry has raised question that the cheque be issued
in whose favour. That is why the matter is notified before this
Court.
2. It
is clarified that the amount be paid to respondent no.1 by drawing
account payee cheque in the name of respondent no.1. It is further
clarified that the amount be paid with interest which might have
accrued thereon. It is further directed that the account payee
cheque shall be given on or before 25th January 2011. The
Office Note is disposed of.
(RAVI
R. TRIPATHI, J.)
karim
Top