Gujarat High Court High Court

Appearance vs Mr Jigar G Gadhavi For on 27 December, 2010

Gujarat High Court
Appearance vs Mr Jigar G Gadhavi For on 27 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/4846/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 4846 of 2010
 

To


 

FIRST
APPEAL No. 4848 of 2010
 

With


 

CIVIL
APPLICATION No. 16291 of 2010
 

In
FIRST APPEAL No. 4846 of 2010
 

To


 

CIVIL
APPLICATION No. 16293 of 2010 

 

In
FIRST APPEAL No. 4848 of 2010
 

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


 

RABARI
VAGHUBHAI GANESHBHAI 

 

Versus
 

PATEL
SANTOKBA LAXMANBHAI 

 

WD/O
LAXMANBHAI PRABHUDAS PATEL & OTHERS
 

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


 

Appearance
: 
MS SUNEETA R SHUKLA for
Appellant(s) : 1, 
MR JIGAR G GADHAVI for Defendant(s) : 1 - 3. 
MR
SUNIL B PARIKH for Defendant(s) : 4, 
None for Defendant(s) : 5 -
6. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 22/12/2010 

 

ORAL
ORDER

FIRST
APPEAL Nos.4846-4848 of 2010

ADMIT.

CIVIL
APPLICATION No.16291-16293 of 2010

There
shall be interim relief in terms of paragraph 4(A) on the condition
that the applicant will deposit the entire decretal amount before the
Tribunal within a period of six weeks from today. On depositing
the entire decretal amount by the applicant
together with accrued interest and costs, Claims Tribunal concerned
is directed to invest
70% thereof in any Nationalized Bank in the name of respondent
claimant/s initially for a period of three years with periodical
renewal with a condition that claimants will get quarterly interest
upon said FDR till the appeal is finally decided by this Court. Said
FDR, though in the name of respondent-claimant/s, shall remain with
Nazir of Claims Tribunal concerned till the appeal is finally decided
by this Court.

Rest
of the 30% amount is permitted to be withdrawn by the
respondent-claimant/s, by account payee cheque, after proper
verification subject to final result in the appeal.

If
the amount is not deposited within six weeks from today, the interim
relief granted by this Court will be vacated.

Civil
Applications are disposed of accordingly.

(K.S.Jhaveri,
J.)

*mohd

   

Top