Gujarat High Court
Gujarat vs Jerabhai on 21 July, 2008
Gujarat High Court Case Information System
Print
CA/1121820/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 11218 of 2007
In
FIRST
APPEAL No. 4379 of 2007
=========================================================
GUJARAT
ELECTRICITY BOARD & 1 - Petitioner(s)
Versus
JERABHAI
BHATHIBHAI BAMNIYA & 3 - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Petitioner(s) : 1 - 2.
MR UM SHASTRI for Respondent(s) : 1 -
2.
NOTICE SERVED BY DS for Respondent(s) : 3,
HL PATEL
ADVOCATES for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/07/2008
ORAL
ORDER
Heard.
Ad-interim granted earlier stands confirmed. The amount deposited by
the applicant with the trial court shall be invested by the court in
the name of the Registrar 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. The interest accruing on the said deposit
shall shall be paid to the original plaintiffs. Civil Application
stands disposed of accordingly.
(K.S. JHAVERI, J.)
Divya//
Top