Gujarat High Court Case Information System
Print
CA/7364/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 7364 of 2011
In
FIRST
APPEAL No. 2087 of 2011
=========================================BANK
OF BARODA - Petitioner(s)
Versus
M/S
JINDAL POLYESTER & STEEL LTD (FORMERLY AS HINDUSTAN PIPE & 2
- Respondent(s)
=========================================
Appearance
:
MRYHMOTIRAMANI for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/08/2011
ORAL
ORDER
1. Heard
Learned Advocate for the applicant.
2. Interim
relief is granted against execution of the impugned award on
condition that the applicant deposits with the Tribunal the entire
awarded amount within a period of eight weeks from today. On deposit
of the amount, the said amount shall be invested in the name of the
Nazir of the Trial Court with a nationalized 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 Fixed Deposit shall be kept with the Nazir of the
Trial Court. The periodical interest that may be accrued on the said
deposit shall be paid to the original plaintiff.
3. It
is, however, clarified that it will be open for the original
plaintiff to move this Court for appropriate modification for interim
relief.
4. With
the above observation, the application stands disposed of
accordingly.
[K.S.JHAVERI,J.]
pawan
Top