Gujarat High Court Case Information System
Print
CA/459220/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 4592 of 2009
In
FIRST
APPEAL No. 1449 of 2009
=========================================================
AHMEDABAD
MUNICIPAL CORPORATION - Applicant(s)
Versus
VISHVAKARMA
INDUSTRIES THROUGH POA - Opponent(s)
=========================================================
Appearance
:
MR
R.K. SONI for Mr. Maulin Rawal for M/S RJ RAWAL ASSOC.
for
applicant.
MR KG SUKHWANI for
opponent.
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 17/02/2010
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Heard
learned advocates on interim relief pending appeal.
Learned
advocate Mr. R.K. Soni appears for the appellant Ahmedabad
Municipal Corporation. He states that the Corporation has deposited
the decretal amount Rs.23,84,266/- in the Court below.
Out
of the decretal amount deposited by the Ahmedabad Municipal
Corporation, a sum of Rs.3,50,000/- be remitted to the respondent
judgment creditor. The remaining amount will be invested in a
nationalised bank in a cumulative deposit for a period of five years.
On expiry of the period of five years the fixed deposit will be
renewed on the same terms and conditions every time for a period of
15 months till the Appeal is heard and finally decided.
Rule
is made absolute in the above terms.
(Ms.
R.M. Doshit, J.)
(K.M.
Thaker, J.)
…
(karan)
Top