Gujarat High Court Case Information System
Print
FA/295320/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2953 of 2008
With
CIVIL
APPLICATION No. 7873 of 2008
In
FIRST APPEAL No. 2953 of 2008
=========================================================
BANASKANTHA
JILLA DUDH UTPADAK SANGH LTD - Appellant(s)
Versus
SHANTABEN
WAGHJIBHAI KURSIBHAIDESAI & 5 - Defendant(s)
=========================================================
Appearance
:
MR
DC DAVE for
Appellant(s) : 1,
MR SS TRIVEDI for Defendant(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/07/2008
ORAL
ORDER
Admit.
To be placed for final hearing on 16th September 2008.
Learned advocate for the appellant shall supply paper book on or
before 16th September 2008.
(K.S.
JHAVERI, J.)
ORDER
IN CIVIL APPLICATION NO. 7873 OF 2008
Heard the learned Advocates for the parties. Rule. Mr. Trivedi, learned advocate waives service of rule on behalf of respondents. Interim relief in terms of para 3 (A) on condition that the applicant shall deposit before this Court the amount awarded together with interest and costs within six weeks from today. On such amount being deposited, the same shall be invested by the Registry by way of a fixed deposit with a nationalised bank initially for a period of three years, and on maturity shall be renewed by one year at a time without any further orders in this regard till the disposal of the appeal. The interest accruing on the said deposit shall be paid quarterly to the original claimants. Rule is made absolute accordingly with no order as to costs.
(K.S. JHAVERI, J.)
Divya//
Top