Gujarat High Court Case Information System
Print
CA/3790/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 3790 of 2010
In
FIRST
APPEAL No. 4188 of 2009
=========================================================
AKSHITABEN
BHADRESHKUMAR GANDHI & 1 - Petitioner(s)
Versus
AHMED
MOHAMMAD SUZ & 4 - Respondent(s)
=========================================================
Appearance
:
MR.HIREN
M MODI for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1,4 - 5.
MR
ARIF A SHEKH for Respondent(s) : 2,
MS LILU K BHAYA for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 11/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
learned counsel for the parties. The amount of Rs.3,00,000/- [Rupees
three lacs only] will be available to be disbursed to the claimants
on the condition that they will furnish a solvent security with a
surety, that if in case an adverse order is passed in appeals, they
will return the money with current rate of interest. The rest of the
awarded amount lying with the Tribunal will be invested in a fixed
deposit which earns recurring interest. Civil application stands
disposed of accordingly. DSP.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
*
Pansala.
Top