Gujarat High Court Case Information System
Print
CA/10200/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 10200 of 2008
In
FIRST APPEAL No. 4182 of 2008
To
CIVIL
APPLICATION - FOR STAY No. 10201 of 2008
In
FIRST APPEAL No. 4183 of 2008
=========================================================
GENERAL
MANAGER OIL AND NATURAL GAS CORPORATION LTD - Petitioner(s)
Versus
SP
LAND ACQUISITION OFFICER OIL AND NATURAL GAS CORPORATIO & 1 -
Respondent(s)
=========================================================
Appearance
:
Mr.
A.J.Desai for the applicants.
MR
AJ PATEL for
Respondent(s) : 2,
MR
SHITAL R PATEL for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 30/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.N.PATEL)
These
civil applications have been preferred for stay against
implementation, operation and execution of the judgment and award
dated 16th May, 2008 passed by the learned Principal Civil Judge,
Gandhinagar in LAR case Nos. 345 and 346 of 2004. Upon direction
given by this Court, the amount as directed by this Court vide order
dated 1st September,2008 has been deposited before the trial court as
per the submission of the learned advocate for the applicant.
2. In
view of this submission, ad-interim relief granted in terms of para
3(a) of the Civil Application is hereby confirmed till final disposal
of the First Appeals. Rule made absolute accordingly with no order as
to costs. The original claimants are permitted to make an application
for withdrawal of the deposited amount before the trial court.
(R.P.Dholakia,J)
(D.N.Patel,J)
***darji
Top