Gujarat High Court Case Information System
Print
CA/11529/2008 1/ 2 ORDER
IN THE HIGH COURT OF GUJARAT AT
AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 11529 of 2008
in
FIRST
APPEAL NO. 4751 OF
2008
=========================================================
GENERAL
MANAGER O N G C LTD - Petitioner(s)
Versus
BALDEVJI
BABARJI THAKOR & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AJAY R MEHTA for
Petitioner(s) : 1,
Mr Jayesh Patel, for respondent no.1
Ms Mini
Nair, AGP for Respondent(s) : -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 13/11/2008
ORAL
ORDER
Heard
the learned counsel for the respective parties.
2. Rule.
Mr Jayesh Patel, learned counsel waives service on behalf of
respondent no.1 and Ms. Mini Nair, learned AGP waives service for
respondent no.2.
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. Rule is made absolute to the aforesaid extent.
[R
P DHOLAKIA, J.]
[M.D.
SHAH, J.]
msp
Top