Gujarat High Court Case Information System
Print
CA/1293/1986 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1293 of 1986
In
FIRST
APPEAL No. 669 of
1986
=========================================================
G.S.R.T.C.
- Petitioner(s)
Versus
S.WD/0
RAMJIBHAI M.PARMAR & 9 - Respondent(s)
=========================================================
Appearance
:
MR
MD PANDYA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
10.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 09/03/2010
ORAL
ORDER
Learned
advocate Ms.Desai for learned advocate Mr.M.D.Pandya for the
applicant has submitted that by order in Civil Application
No.1293/1986 dated 11.08.1987, the appeal came to be admitted in
respect of respondent Nos.8, 9 and 10 i.e. original opponent Nos.3
to 5, whereas appeal against other respondents was rejected. She has
further submitted that on the same day, the Court passed below
mentioned order:-
Rule.
Ad-interim relief against execution and implementation of the
award on the condition that the awarded money together with
interest and cost is deposited in the claims tribunal within
eight weeks from today. On such deposit the amount to be
disbursed/ invested as ordered by the claims tribunal with
modification that the investment will be made by the claims
tribunal with a rider to the bank, not to grant any advance or
loan on the Fix Deposit without express permission of this
Court .
In
this view of the matter, the amount deposited by the applicant must
have been invested or disbursed. As per the record, it appears that
the said order has been in operation for almost last 20 years.
Appeal is still pending for final hearing. Under the circumstances,
it is directed that the appeal being First Appeal No.669/1986, be
listed for final hearing on 18.03.2010, since it is very old. It is
further directed that order dated 11.08.1987 passed in the Civil
Application will continue to operate until final order in the
appeal.
With
aforesaid directions, Civil Application is disposed of.
(K.M.THAKER,
J.)
..mitesh..
Top