Gujarat High Court
General vs Patel on 21 July, 2008
Gujarat High Court Case Information System
Print
CA/4214/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 4214 of 2008
In
FIRST
APPEAL No. 1724 of 2008
=========================================================
GENERAL
MANAGER ONGC - Petitioner(s)
Versus
PATEL
KANAIYALAL GIRDHARDAS & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AJAY R MEHTA for
Petitioner(s) : 1,
DS AFF.NOT FILED (R) for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 21/07/2008
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Heard
the learned advocates on interim relief. Pending the appeal, there
shall be interim stay in terms of paragraph 4(i) on condition that
the applicant ONGC, within six weeks from today, deposits the
disputed amount of compensation with proportionate interest and costs
in the Court below. Rule is made absolute. No costs.
(
Ms.R.M.Doshit, J )
(
Sharad D Dave, J )
srilatha
Top