Gujarat High Court High Court

Union vs Jyotsanaben on 25 November, 2010

Gujarat High Court
Union vs Jyotsanaben on 25 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12775/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 12775 of 2010
 

In


 

FIRST
APPEAL No. 3221 of 2010
 

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

 

UNION
OF INDIA - Petitioner(s)
 

Versus
 

JYOTSANABEN
JITENDRABHAI VAGHELA & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ANSHIN H DESAI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 15/11/2010 

 

 
 
ORAL
ORDER

Rule.

Mr Hiren Modi, learned advocate waives service of rule on behalf of
respondent Nos.1 to 4. Stay of operation of the impugned order is
granted on condition that the applicant will deposit the decreetal
amount within eight weeks from today. Out of the deposit, 50% will be
allowed to be withdrawn by the claimants and balance amount of 50%
will be invested in a fixed deposit with any nationalized bank
initially for a period of five years which will be renewed from time
to time. Quarterly interest accrued thereon will be paid to the
claimants. Rule is made absolute to the aforesaid extent.

[K.S.Jhaveri,
J.]

mrpandya

   

Top