Gujarat High Court High Court

Hiralal vs Deputy on 25 November, 2010

Gujarat High Court
Hiralal vs Deputy on 25 November, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12194/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 12194 of 2010
 

In


 

CIVIL
APPLICATION No. 9249 of 2009
 

In
FIRST APPEAL No. 3482 of 2009
 

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


 

HIRALAL
V PANCHAL, TRUSTEE OF SADVICHAR PARIVAR TRUST, - Petitioner(s)
 

Versus
 

DEPUTY
GENERAL MANAGER & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
YATIN SONI for the Petitioner. 
MARSHALL &ASSOCIATES for the
Respondent no.1. 
Mr. A.J.Desai, Assistant GOVERNMENT PLEADER for
Respondent no.2. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE VIJAY MANOHAR SAHAI
		
	

 

 
 


 

Date
: 25/11/2010 

 

 
 
					ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule.

Learned advocate Mr. Marshal waives service of notice of Rule on
behalf of respondent no.1. Learned Assistant Government Pleader
Mr.A.J.Desai waives service of notice of Rule on behalf of respondent
no. 2.

2. The
applicant is the original land owner whose land is acquired by
respondent no. 1. The appellant i.e. respondent no.1 has deposited
the awarded amount alongwith interest, costs and solatium with the
trial court and the land owner seeks permission to withdraw the
awarded amount deposited by respondent no.1 herein in respect of LAR
No. 230 of 2002 decided by the Principal Senior Civil Judge,
Gandhinagar.

2. Heard
learned advocates for the respective parties. In the facts and
circumstances, the Reference Court is directed to pay 50% of the
amount deposited by the respondent no.1 ONGC to the applicant
Sadvichar Parivar Trust by crossed account payee cheque. Rest of the
amount shall be invested in a fixed term deposit with a nationalised
bank by the Reference Court initially for a period of three years to
be renewed thereafter for one year till further order. With the above
direction, the application stands disposed of. Rule is made absolute.

(A.L.Dave,J)

(V.M.Sahai,J)

***vcdarji

   

Top