Gujarat High Court Case Information System
Print
CA/9466/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 9466 of 2008
In
CIVIL
APPLICATION - FOR STAY No. 6850 of 2008
In
FIRST
APPEAL No. 2644 of 2008
=================================================
HITESHBHAI
J BHADUKIA - Petitioner
Versus
RAJASTHAN
STATE ROAD TRANSPORT CORPORATION - Respondent
=================================================
Appearance :
MR
PANKAJ R DESAI for Petitioner :
None for
Respondent:
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 27/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
It
is stated by learned counsel for the applicant that the entire amount
has been deposited by the opponent Rajasthan State Road Transport
Corporation. Out of the amount deposited by the opponent, 50 %
thereof will be disbursed to the claimant against his furnishing the
undertaking for its return with interest at bank rate as prevailing,
in case he loses in appeal. The remaining 50 % of the amount shall be
deposited in the joint account of Rajasthan Road Transport
Corporation and the Claims Tribunal for a period of five years. In
the meanwhile, if the appeal is not decided, the Fixed Deposit will
be renewed. This stipulation will be made with the bank that the
renewal of the FDR shall be automatic.
With
the aforesaid observations, civil application is disposed of.
[
BHAGWATI PRASAD, J ]
[
S.R. BRAHMBHATT, J ]
/vgn
Top