Gujarat High Court
General vs Shakariben on 26 August, 2011
Gujarat High Court Case Information System
Print
CA/14270/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 14270 of 2010
In
FIRST
APPEAL No. 3778 of 2010
=========================================================
GENERAL
MANAGER - Petitioner(s)
Versus
SHAKARIBEN
WD/O SAVDHANJI BHAIJI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AJAY R MEHTA for
Petitioner(s) : 1,
MR DEVENDRA PATEL for Respondent(s) : 1
MR AJ DESAI AGP for Respondent(s) :
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 01/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule.
Learned advocate Mr Patel waives service of notice of Rule for
respondent No.1 and learned AGP Mr Desai waives service of notice of
Rule for respondent No.2.
Heard.
Interim relief in the form of stay of operation, implementation and
execution of the award impugned in the appeal till final disposal of
the appeal on condition that the applicant-appellant shall deposit
the awarded amount with solatium, interest and costs before the
Reference Court within a period of four weeks from today.
Rule
is made absolute. No costs.
(A.L.
DAVE, J.)
(K.M.
THAKER, J.)
zgs/-
Top