Gujarat High Court
Special vs Punambhai on 26 July, 2010
Gujarat High Court Case Information System
Print
CA/7694/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 7694 of 2010
To
CIVIL
APPLICATION No. 7697 of 2010
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioner(s)
Versus
PUNAMBHAI
MOHANBHAI - Respondent(s)
=========================================================
Appearance
:
Ms.Manisha
Narsinghani, AGP for Petitioner(s) : 1 - 3.
None for Respondent(s)
: 1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 26/07/2010
ORAL
ORDER
Interim
relief in terms of paragraph 5(B) is granted on condition that the
appellant will deposit the entire awarded amount with interest within
six weeks from today with the trial Court. It is clarified that if
the amount as ordered is not deposited, the interim relief shall
stand vacated automatically. Civil Applications stand disposed.
(
M.D.Shah, J )
srilatha
Top