Gujarat High Court Case Information System
Print
CA/355/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 355 of 2005
In
FIRST
APPEAL No. 2081 of 2005
To
FIRST
APPEAL (STAMP NUMBER) No. 3410 of 2003
=========================================================
GSRTC
- Petitioner(s)
Versus
DHARAMSINH
LIMBABHAI & 4 - Respondent(s)
=========================================================
Appearance :
MR
HARESH J TRIVEDI for Petitioner(s) : 1,
None
for Respondent(s) : 1,
RULE SERVED for Respondent(s) : 1.2.1,
1.2.2,1.2.3
SERVED BY AFFIX.-(R) for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.S.SHAH
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 01/02/2007
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)
The
interim report dated 20.01.2007 of the In-Charge Principal District
Judge, Bhavnagar indicates that non-compliance with the direction for
investment of the award amount in the fixed deposits was on account
of inaction on the part of Mr.M.M.Gohil, Superintendent in the then
Court of Second Additional District Judge, Bhavnagar.
2. The
claimants had filed Civil Application No.8141 of 2006 for
disbursement through learned advocate Mr. Ashish D. Oza. Office
shall notify the name of said learned advocate in the cause list.
3. S.O.
to 05.03.2007. In the meantime, any further report from the learned
Principal District Judge, Bhavnagar shall be placed on record.
[M.S.SHAH,J.]
[AKIL
KURESHI,J.]
mrpandya*
Top