Gujarat High Court
Gujarat vs Anandbhai on 31 March, 2010
Gujarat High Court Case Information System
Print
CA/1261/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 1261 of 2010
In
FIRST
APPEAL No. 217 of 2010
=========================================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
Versus
ANANDBHAI
CHETANDAS TEHAIRAM MANI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HS MUNSHAW for
Petitioner(s) : 1,
None for Respondent(s) : 1,
MR KG SUKHWANI
WITH MR LS GOGIA for Respondent(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4
MS
MANISHA LAVKUMAR, ASST.GOVERNMENT PLEADER for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 31/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
learned counsel for the parties. The execution of the award is stayed
provided the applicant – appellant deposits 25% of the award amount
with the Tribunal. The same will be available to be disbursed to the
claimants on the condition that they will furnish a solvent security
with a surety, that if in case an adverse order is passed in appeal,
they will return the money with current rate of interest. Civil
application stands disposed of accordingly. DS permitted.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top