Gujarat High Court Case Information System
Print
FA/29/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 29 of 2010
With
CIVIL
APPLICATION No. 341 of 2010
In
FIRST APPEAL No. 29 of 2010
=========================================================
DILIPBHAI
MAGANLAL VITHLANI - Appellant(s)
Versus
JUBEDABAI
SATAR PATNI & 3 - Defendant(s)
=========================================================
Appearance
:
MR
IS SUPEHIA for
Appellant(s) : 1,
None for Defendant(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 19/01/2010
ORAL
ORDER
Heard
learned advocate Mr. Supehia on behalf of appellant.
Considering
submission, appeal is admitted.
ORDER
PASSED IN CIVIL APPLICATION
Rule
returnable on 15/2/2010.
Meanwhile,
it is directed to W. C. Commissioner, Junagadh to pay Rs. 25,000/-
from amount as deposited by applicant before W. C. Commissioner at
Junagadh by A/c payee cheque in name of Jubedaben Satarbhai Patni
after proper verification. The rest of amount is to be invested in
Nationalized Bank in name of respondent claimant but FDR is to be
remained with W. C. Commissioner, Junagadh which would require
periodical renewal till appeal is finally decided by this Court.
The respondent claimants are entitled periodical interest from said
FDR till then.
(H.K.RATHOD,
J)
asma
Top