Gujarat High Court Case Information System
Print
SA/13220/2007 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 132 of 2007
With
CIVIL
APPLICATION No. 8283 of 2007
In
SECOND APPEAL No. 132 of 2007
=========================================================
BHARAT
SANCHAR NIGAM LIMITED THRO'ASST. GENERAL MANAGER & 3 -
Appellant(s)
Versus
MANHERLAL
RAMNIKLAL & 2 - Defendant(s)
=========================================================
Appearance
:
MR
SANDIP C SHAH for
Appellant(s) : 1
- 4.
MR
ANSHIN H DESAI for
Defendant(s) : 1
- 3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/07/2008
ORAL
ORDER
Heard.
Admit.
The
following substantial question of law arise for consideration in this
appeal:
[a] Whether
there was concluded contract between the parties for payment of
increased rent at the rate of Rs.1.85 per square feet of subject
premises?
[K.S.
JHAVERI, J.]
CIVIL
APPLICATION NO.8283 OF 2007
Rule.
Mr. Anshin Desai, learned Advocate waives service of rule for
respondent.
Heard.
On the facts and circumstances interim relief is granted in terms of
para 5[b] on condition that the applicant shall deposit the entire
decretal amount before the court within a period of eight weeks from
today. On the deposit being made the same shall be invested in a
fixed deposit on long term basis with any nationalised bank. The
quarterly interest accruing on the said deposit shall be paid to the
opponents-claimants. Rule is made absolute accordingly.
[K.S.
JHAVERI, J.]
ar
Top