Gujarat High Court
Deputy vs Bhikhabhai on 30 July, 2010
Gujarat High Court Case Information System
Print
CA/8287/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 8287 of 2010
=========================================
DEPUTY
GENERAL MANAGER - Petitioner(s)
Versus
BHIKHABHAI
RAMABHAI & 1 - Respondent(s)
=========================================
Appearance :
MR
AJAY R MEHTA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 30/07/2010
ORAL
ORDER
Heard
Mr.Ajay Mehta, learned Advocate for the petitioner.
Interim
relief in terms of paragraph 4(i) is granted on condition that the
applicant shall deposit the awarded amount with interest within six
weeks from today before the trial Court. Civil Application is
disposed of.
[M.D.Shah,J.]
satish
Top