Gujarat High Court High Court

=========================================Appearance vs Ms on 19 March, 2010

Gujarat High Court
=========================================Appearance vs Ms on 19 March, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1849/2010	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 1849 of 2010
 

In


 

FIRST
APPEAL No. 4538 of 2007
 

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

P
K ENGINEERING 

 

Versus
 

GUJARAT
URJA VIKAS NIGAM LTD. 

 

=========================================Appearance
: 
MR DEEP D VYAS
for the Applicant  
MS
LILU K BHAYA for the Respondent
 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 19/03/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

The
case comes up on application filed by the applicant to withdraw the
amount as deposited by the respondent-Gujarat Urja Vikas Nigam Ltd.
It is ordered that 50% of the amount be awarded to the applicant and
the remaining 50% amount be deposited in cumulative F.D. of a
nationalized bank for a period of five years. However, in the
meanwhile, if the appeal is not decided, the Fixed Deposit will be
renewed. This stipulation will be made with the bank that the
renewal of the FDR shall be automatic.

With
the aforesaid observations, Civil Application is disposed of.

(BHAGWATI
PRASAD, J.) (J.C.UPADHYAYA, J.)

omkar

   

Top