Gujarat High Court High Court

State vs Yusuf on 1 September, 2008

Gujarat High Court
State vs Yusuf on 1 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/416020/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 4160 of 2008
 

To


 

FIRST
APPEAL No. 4179 of 2008
 

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

 

STATE
OF GUJARAT & 2 - Appellant(s)
 

Versus
 

YUSUF
ISMAIL ALI HASAN MUNSHI - Defendant(s)
 

=========================================================
 
Appearance
: 
GMS
TRUSHA PATEL, AGP,  for
Appellant(s) : 1
- 3. 
None
for Defendant(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 01/09/2008 

 

 
 
ORAL
ORDER

Heard.

Admit. Paperbook shall be supplied within two weeks. The matter
shall be fixed for hearing on 13th October 2008.

[K.S.

JHAVERI, J.]

CIVIL
APPLICATION NOS.10167 TO 10186 OF 2008

Rule.

Mr. K.M. Sheth appears for respondents and waives service of rule.
Interim relief in terms of para 5(b) on condition of deposit of the
entire decretal amount on or before 13th October 2008. On
the amount being deposited, 40% thereof shall be allowed to be
withdrawn by the original claimants. The remaining amount shall be
invested in a fixed deposit in any nationalised bank on long term
basis. Rule is made absolute accordingly.

[K.S.

JHAVERI, J.]

ar

   

Top