Gujarat High Court High Court

Gujarat vs Bhadreshkumar on 11 November, 2011

Gujarat High Court
Gujarat vs Bhadreshkumar on 11 November, 2011
Author: V. M. Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1387/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1387 of 2011
 

IN


 

SPECIAL
CIVIL APPLICATION No. 8632 of 2011
 

WITH


 

CIVIL
APPLICATION No. 10088 of 2011
 

IN
LETTERS PATENT APPEAL No. 1387 of 2011
 

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

GUJARAT
WATER RESOURCES DEVELOPMENT CORPORATION - Appellant
 

Versus
 

BHADRESHKUMAR
KALIDAS GONDLIYA - Respondent
 

====================================== 
Appearance
: 
MR
DG CHAUHAN for Appellant. 
None for
Respondent. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 27/09/2011 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

ADMIT.

ORDER
IN CIVIL APPLICATION NO.10088 of 2011

Rule
returnable on 11.10.2011.
In the meantime, an amount of Rs.3,86,765.50 deposited by the
applicant before this Court is directed to be invested in FDR
initially for a period of three years. The quarterly interest
accrued on the same will be paid to the respondent. D.S. Permitted.

Sd/-

[V. M.

SAHAI, J.]

Sd/-

[K. S. JHAVERI, J.]

Savariya

   

Top