Gujarat High Court Case Information System
Print
CA/11758/2008 2/ 2 ORDER
IN THE HIGH COURT OF GUJARAT AT
AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 11758 of 2008
in
FIRST
APPEAL NO. 4851 OF
2008
=========================================================
DY.
GENERAL MANAGER, OIL & NATRUAL GAS CORPORATION LTD. -
Petitioner(s)
Versus
VAGHELA
JUJARSINH MAGANJI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AJAY R MEHTA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
Ms Mini M
Nair, AGP for resp.No.
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 13/11/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Heard
the learned counsel for the respective parties.
3. Learned
counsel for the applicant has made a statement at Bar that the
applicant will deposit the entire awarded amount with the court
below within a period of 8 weeks. On that condition, interim relief
in terms of para 4(i) is granted. The claimant is at liberty to move
application for withdrawal of the said amount. If such an
application is filed, the court below will decide the same on its
merits and in accordance with law. This Civil Application is
allowed.
[R P DHOLAKIA, J.]
[M.D. SHAH, J.]
msp
Top