Gujarat High Court
G vs Jasoda on 26 August, 2008
Gujarat High Court Case Information System
Print
FA/369820/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3698 of 2008
With
CIVIL
APPLICATION No. 9665 of 2008
In
FIRST APPEAL No. 3698 of 2008
=========================================================
G
S R T C - Appellant(s)
Versus
JASODA
LALJIBHAI NATHABHAI BHANGI (HARIJAN) & 1 - Defendant(s)
=========================================================
Appearance
:
MS
AVANI S MEHTA for
Appellant(s) : 1,
None for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 26/08/2008
ORAL
ORDER
Admit.
(K.S.
JHAVERI, J.)
ORDER
IN CIVIL APPLICATION NO. 9665 OF 2008
Rule
returnable on 20th October 2008. Out of the total amount
deposited by the applicant, the amount other than the principal
amount shall be invested by way of a Fixed Deposit with a
nationalised bank initially for a period of three years and on
maturity shall be renewed by one year at a time without any
further orders in this regard till the disposal of the
appeal.
(K.S.
JHAVERI, J.)
Divya//
Top