Gujarat High Court Case Information System
Print
FA/3517/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3517 of 2010
with
CIVIL
APPLICATION NO. 13755 OF
2010
=========================================================
DISTRICT
DEVELOPMENT OFFICER & 1 - Appellant(s)
Versus
NABUBEN
PUNABHAI CHAUVATIA & 2 - Defendant(s)
=========================================================
Appearance :
MR
HS MUNSHAW for
Appellant(s) : 1 - 2.
None for Defendant(s) : 1 - 3.
MRPPKASVALA
for Defendant(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 30/11/2010
ORAL
ORDER
First
Appeal No. 3517 of 2010
Admit
Matter
to be listed for final hearing on board on 29th December
2010.
(K.S.Jhaveri,J.)
Civil
Application No. 13755 of 2010
Rule.
Learned advocate Mr Kasvala waives service of Rule.
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 Tribunal with a nationalised bank intially 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
Tribunal. The periodical interest that may be accrued on the said
deposit shall be paid to the original claimants. Application stands
disposed of accordingly.
(K.S.
Jhaveri,J.)
mary//
Top