Gujarat High Court High Court

Dy.Collector vs Ajubha on 9 July, 2008

Gujarat High Court
Dy.Collector vs Ajubha on 9 July, 2008
Bench: Ks Jhaveri
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/3813/2003	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 3813 of 2003
 

In
 


FIRST APPEAL No. 1121 of 2003
 

To


 

CIVIL
APPLICATION - FOR STAY No. 3816 of 2003
 

In


 

FIRST
APPEAL No. 1124 of 2003
 

 
 
=========================================================

DY.COLLECTOR
& LAQ OFFICER – Petitioner(s)

Versus

AJUBHA
RATANSANG – Respondent(s)

=========================================================

Appearance
:

MR
SUIT SHAH GP with MS TRUSHA PATEL, MR HEMANT MAKWANA & MR DR
CHAUHAN AGPs for
Petitioner(s) : 1,
RULE UNSERVED for Respondent(s) :
1,
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE KS JHAVERI

Date : 09/07/2008

ORAL
COMMON ORDER

1. This
Court on 23.06.2003 had passed the following order :-

ýSRULE. Ad-interim stay
of the execution of the award on condition that the applicant
deposits the entire amount payable under the award within four months
from today.ýý

2. Again on 01.05.2008,
this Court had passed the following order:-

ýSAs per the note
filed by the appellant / applicant dated 28.4.2008, it is submitted
by the learned Assistant Government Pleader that by mistake the name
of respondent No.1 was mentioned wrongly as Ajubhai Ratansang in the
memo of First Appeal as well as in the aforesaid Civil Application,
but the correct name is RAMJUBHA RATANSANG.

Looking to the facts
and circumstances of the case, corrected name is permitted to be
shown in the First Appeal as well as Civil Application.ýý

3. Heard the learned
counsel for the applicant. It is directed that the amount deposited
by the applicant, shall be invested in the FDR, initially for a
period of five years and thereafter shall be renewed from time to
time.

4. In view of the
above, the applications stand disposed of accordingly. Rule is made
absolute.

5. The Registry is
directed to list the appeals for hearing on 4th August,
2008.

[K.S.

JHAVERI, J.]

/phalguni/