Gujarat High Court High Court

Cosmos vs State on 14 July, 2010

Gujarat High Court
Cosmos vs State on 14 July, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5289/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 5289 of 2010
 

In


 

FIRST
APPEAL No. 1321 of 2010
 

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

 

COSMOS
CO-OPERATIVE BANK LTD & 1 - Petitioner(s)
 

Versus
 

STATE
BANK OF INDIA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GM JOSHI for
Petitioner(s) : 1 - 2. 
None for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 14/07/2010 

 

 
 
ORAL
ORDER

Rule
returnable on 23.7.2010. Interim relief in terms of paragraph 4(A) is
granted on the condition that the applicant-appellant Bank shall
maintain a separate account of the decretal amount along with
interest calculated as on 31.3.2010. The decretal amount shall be
deposited in the said separate account on which the Bank will allow
interest to accumulate at the rate applicable (from time to time) to
the fixed deposit. The details of the account so maintained shall be
supplied by the applicant-appellant Bank to the Registry on half
yearly basis and a copy thereof shall be given to the opponent as
well.

Direct
service is permitted.

(
M.D.Shah, J )

srilatha

   

Top