Gujarat High Court High Court

Videocon vs Special on 24 January, 2011

Gujarat High Court
Videocon vs Special on 24 January, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12903/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 12903 of 2010
 

In


 

FIRST
APPEAL No. 3106 of 2010
 

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

VIDEOCON
NARMADA ELECTRONICS CO LTD - Petitioner(s)
 

Versus
 

SPECIAL
LAND ACQUISITION OFFICER & 2 - Respondent(s)
 

========================================= 
Appearance
: 
MR PT
CHACKO for
Petitioner(s) : 1,MR RD KINARIWALA for Petitioner(s) : 1,            
             MR NEERAJ SONI, ASSTT. GOVERNMENT PLEADER for
Respondent(s) : 1 - 2, 
RULE SERVED for Respondent(s) : 1 -
3, 3.2.2, 3.2.3, 3.2.4,3.2.5
 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 24/01/2011 

 

 
ORAL
ORDER

1. Present
application has been preferred by the applicant – original
appellant – acquiring body – Videocon Narmada Electronics
Limited for the interim relief to stay further execution,
implementation and operation of the judgment and award passed by the
learned Additional District Judge, Bharuch in Land Reference Case
No.443/1999 till the final disposal of the main Appeal.

2. Though
served, nobody appears on behalf of respondent No.3/1 to 3/5 –
original claimants. Shri Neeraj Soni, learned Assistant Government
Pleader has appeared on behalf of respondent Nos.1 and 2.

3. Having
heard Shri Kinariwala, learned advocate appearing on behalf of the
applicant – original opponent and Shri Neeraj Soni, learned AGP
appearing on behalf of respondent Nos.1 and 2 and considering the
fact that main First Appeal is admitted, in the facts and
circumstances of the case, ad-interim relief in terms of paragraph
4(B) on condition that the applicant – original appellant shall
deposit the entire amount as awarded by the Reference Court within a
period of eight weeks from today. On such deposit, claimant shall be
entitled to withdraw 25% of the amount without furnishing security
and further 25% of the amount so awarded on furnishing security to
the satisfaction of the Reference Court. Reference Court is directed
to invest balance 50% of the amount together with interest and cost
in fixed deposit in the name of Nazir initially for a period of five
years with cumulative interest and continue to renew the same from
time to time as and when mature. The fixed deposit shall be kept
with the Registry. Rule is made absolute to the aforesaid extent.
No costs.

(M.R.

Shah, J.)

*menon

   

Top