Gujarat High Court
Deputy vs Suthar on 11 May, 2011
Gujarat High Court Case Information System
Print
CA/5659/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5659 of 2011
In
FIRST
APPEAL No. 1529 of 2011
=========================================================
DEPUTY
GENERAL MANAGER, - Petitioner(s)
Versus
SUTHAR
RAMANBHAI BABABHAI & 1 - Respondent(s)
=========================================================
Appearance
:
M/S
TRIVEDI & GUPTA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 11/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule, returnable
on 21.06.2011. By ad-interim order, there shall be stay against the
execution and implementation of the judgment and award passed by the
reference Court, on condition that the applicant deposits the entire
awarded amount together with the cost and interests with the
reference Court, before the returnable date.
(JAYANT
PATEL, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top