CA/7925/2007 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 7925 of 2007 In FIRST APPEAL No. 2802 of 2007 ========================================================= G.S.R.T.C. - Applicant(s) Versus RAVAL MAHESHBHAI RAVABHAI FATHER OF MINOR KOMALBEN & 1 - Opponent(s) ========================================================= Appearance : MS ARCHANA PATEL for MR HARDIK C RAWAL for Applicant(s) : 1, MR AMIT C NANAVATI for Opponent(s) : 1 - 2. ========================================================= CORAM : HONOURABLE MS. JUSTICE R.M.DOSHIT Date : 23/06/2008 ORAL ORDER
Heard
the learned advocates on interim relief.
Application
is allowed. Pending the Appeal, there shall be interim stay in terms
of paragraph 3(A). Rule is made absolute.
Learned
advocate Ms.Patel states that the applicant Corporation has deposited
a sum of Rs.2,69,863=00, the amount of compensation and the interest
and the cost. Of the aforesaid sum of Rs.2,69,863=00, the
respondents-claimants be allowed to withdraw a sum of Rs.9,863=00.
The remaining Rs.2,60,000=00 be invested in fixed deposit in a
nationalised bank for a period of five years. On expiry of the period
of five years, the fixed deposit be renewed for every two years till
the Appeal is heard and finally decided. The opponents-claimants will
be entitled to withdraw the amount of interest earned on the fixed
deposit every three months.
(Ms.R.M.Doshit,
J.)
/moin