Gujarat High Court High Court

=========================================Appearance vs Mr Yogen N Pandya For The on 4 October, 2011

Gujarat High Court
=========================================Appearance vs Mr Yogen N Pandya For The on 4 October, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6531/2011	 2/ 2	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR INTERIM RELIEF No. 6531 of 2011
 

In


 

FIRST
APPEAL No. 1843 of 2011
 

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

GUJARAT
STATE ROAD TRANSPORT CORPORATION 

 

Versus
 

HARMANSINH
MAHANT KHODIYARKUMAR SINHJI RAOL, DECEASED & 1 

 

=========================================Appearance
: 
MR HS
MUNSHAW for
the Applicant  
MR YOGEN N PANDYA for the
Respondents 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

Date
: 04/10/2011 

 

ORAL
ORDER

1. Heard
learned advocate Mr. H.S. Munshaw for the applicant and Mr. Yogen N.
Pandya for the respondents-original claimants.

2. Learned
advocate for the applicant states that pursuant to the order dated
22.6.2011 passed by this Court in the present Civil Application, the
applicant has deposited Rs.4,93,903 before the concerned Trial Court.

3. In the
above view of the matter, order dated 22.6.2011 passed by this Court
has been complied with. Hence, interim relief granted by order dated
22.6.2011 is confirmed.

4. So
far as the disbursement is concerned, the Trial Court is directed to
disburse 20% of the total amount deposited by the applicant S.T.
Corporation, to the original claimants by Account Payee cheque in the
name of the original claimants after
proper verification. Remaining 80% amount shall be invested by the
Trial Court in any nationalised Bank in Fixed Deposit in the name of
Nazir of the Trial Court initially for a period of three years and
such investment shall be renewed from time to time until the Appeal
is finally disposed of. The original FDR(s) shall be retained with
the Nazir
of the Trial Court. The original claimants are entitled to get
periodical interest thereon.

5. In
view of the above, this Civil Application is allowed. Rule is made
absolute to the aforesaid extent.

(G.B.

SHAH, J.)

omkar

   

Top