Gujarat High Court High Court

Executive vs Adam on 11 November, 2011

Gujarat High Court
Executive vs Adam on 11 November, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3717/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 3717 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 8186 of 2010
 

 


 

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


 

EXECUTIVE
ENGINEER (MECHANICAL) & 1 - Petitioner(s)
 

Versus
 

ADAM
IBRAHIM GADH - Respondent(s)
 

=========================================================
 
Appearance : 
MS
SEJAL K MANDAVIA for
Petitioner(s) : 1 - 2. 
MR TR MISHRA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 11/11/2011 

 

 
ORAL
ORDER

The
learned counsel for the applicants state that the amount in question
has been deposited with the Registry of this Court on 10.10.2011. In
view of the said statement, the Registry is directed to invest the
same in the nationalized Bank in F.D.R. with the nationalized Bank
initially for a period of three years and which shall renewed from
time to time without any orders from this Court in that regard. On
depositing such amount, it will be open for the applicants to
withdraw the amount deposited in the F.D.R. in the State Bank of
India, Jamnagar.

In
view of the aforesaid observations, the application stands disposed
of. It is however, observed that the Office will accept the amount in
question and shall invest the same in the F.D.R., and shall comply
with the directions issued in the said order which shall continue in
toto.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top