Gujarat High Court High Court

Dilipbhai vs Jubedabai on 19 January, 2010

Gujarat High Court
Dilipbhai vs Jubedabai on 19 January, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/29/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 29 of 2010
 

With


 

CIVIL
APPLICATION No. 341 of 2010
 

In
FIRST APPEAL No. 29 of 2010
 

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

 

DILIPBHAI
MAGANLAL VITHLANI - Appellant(s)
 

Versus
 

JUBEDABAI
SATAR PATNI & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
IS SUPEHIA for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 19/01/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Supehia on behalf of appellant.

Considering
submission, appeal is admitted.

ORDER
PASSED IN CIVIL APPLICATION

Rule
returnable on 15/2/2010.

Meanwhile,
it is directed to W. C. Commissioner, Junagadh to pay Rs. 25,000/-
from amount as deposited by applicant before W. C. Commissioner at
Junagadh by A/c payee cheque in name of Jubedaben Satarbhai Patni
after proper verification. The rest of amount is to be invested in
Nationalized Bank in name of respondent claimant but FDR is to be
remained with W. C. Commissioner, Junagadh which would require
periodical renewal till appeal is finally decided by this Court.
The respondent claimants are entitled periodical interest from said
FDR till then.

(H.K.RATHOD,
J)

asma

   

Top