Gujarat High Court High Court

Special vs Kashibhai on 12 May, 2011

Gujarat High Court
Special vs Kashibhai on 12 May, 2011
Author: B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3157/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 3157 of 2011
 

In


 

FIRST
APPEAL No. 891 of 2011
 

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

 

SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioner(s)
 

Versus
 

KASHIBHAI
DURLABHBHAI - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 3. 
MR MM SAIYED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE BELA TRIVEDI
		
	

 

Date
: 12/05/2011 

 

 
 
ORAL
ORDER

Heard
the learned AGP Ms. Manisha Narsigani for the applicants and learned
advocate Mr. MM Saiyed for the respondents.

The
interim relief as prayed for in terms of Para 5(b) is granted on the
condition that the appellants shall deposit the entire amount of
award with interest and solatium within a period of 8 weeks from
today. On such deposit being made, the respondent/respondents is/are
permitted to withdraw 50% of the said amount deposited by the
appellant and the balance amount shall be invested by the Reference
Court in FDR in the name of Nazir for a period of five years. Civil
Application stand disposed of accordingly.

[
BELA TRIVEDI, J. ]

mandora/

   

Top