General Manager (R&R) vs Sumesh (D) Th .Lrs. Kamla Bai on 20 October, 2011

0
33
Madhya Pradesh High Court
General Manager (R&R) vs Sumesh (D) Th .Lrs. Kamla Bai on 20 October, 2011
                         F.A.No.835/2011




20.10.2011
         Shri Amit Khatri, counsel for appellant.
         Shri Shashank Upadhya, counsel for respondent nos.1(1) to

(6).

Shri Piyush Dharmadhikari, G.A., for respondent no.2, 3 & 4.
I.A.No.11608/2011 under section 149 of C.P.C.
Along with this application appellant has filed deficit Court
fee of Rs.27,884/- and to extend time period for payment of Court
fee.

The prayer made in the application is allowed. Court fee
filed along with the application is taken on record. The time period
for payment of Court fee is extended till 22.9.2011, the date on
which the aforesaid Court fee was paid.

Heard on admission.

Admit.

Notice on behalf of respondent no.1(1) to (6) is accepted by
Shri Shashank Upadhya and respondent nos.2, 3 & 4 by Shri Piyush
Dharmadhikari, G.A.

Record of the trial Court be summoned.
I.A.No.10937/2011 for stay.

Notice of this application is accepted by Shri Upadhya. Shri
Upadhya prays for a short time to file reply.

Till next date of hearing, following directions are issued:-

1. Appellant to deposit 50% of the awarded amount before the
Reference Court within a period of fifteen days from today and
intimate to the respondents about such deposit.

2. The respondent nos.1(1) to (6) on furnishing due security to
the satisfaction of Reference Court can withdraw the aforesaid
amount within a period of thirty days from the date of its deposit
before the Reference Court.

F.A.No.835/2011

3. In case the amount is not withdrawn within the period of
thirty days from the date of receipt of such intimation, the Reference
Court shall deposit the same in a Nationalized Bank in a beneficial
interest bearing scheme initially for a period of one year, and shall
extend the period in case the appeal is not heard and decided within
the aforesaid period.

Be listed on 3.11.2011 alongwith other identical matters of
same nature.

C.C., as per rules.



     (Krishn Kumar Lahoti)                       (Smt.Vimla Jain)
          JUDGE                                     JUDGE

M
 

LEAVE A REPLY

Please enter your comment!
Please enter your name here