Gujarat High Court
A vs Kalusinh on 3 July, 2008
Gujarat High Court Case Information System
Print
FA/1962/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1962 of 2008
WITH
CIVIL
APPLICATION NO. 4690 OF 2008
=========================================================
A
M T S - Appellant(s)
Versus
KALUSINH
RUGHNATHSINH DARBAR & 8 - Defendant(s)
=========================================================
Appearance
:
MR
HS MUNSHAW for
Appellant(s) : 1,
None for Defendant(s) : 1 -
9.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 03/07/2008
ORAL
ORDER
First
Appeal No. 1962 of 2008
Admitted
Civil
Application No. 4690 of 2008
Rule
returnable on 5th August 2008. Ad interim relief is
granted in terms of para 3(b) on a condition that the applicant shall
deposit the entire amount due and payable, under the impugned award
on or before the returnable date with the Claims Tribunal. The amount
deposited by the applicant with this Court at the time of filing this
appeal shall be transmitted to the Claims Tribunal forthwith.
(K.A
Puj,J)
mary//
Top