Gujarat High Court High Court

Gsrtc vs Lakhmiben on 5 September, 2008

Gujarat High Court
Gsrtc vs Lakhmiben on 5 September, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/11044/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 11044 of 2006
 

In


 

FIRST
APPEAL No. 3604 of 2006
 

 
 
=========================================================

 

GSRTC
- Petitioner(s)
 

Versus
 

LAKHMIBEN
BHAVNABHAI PATEL & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MITUL K SHELAT for
Petitioner(s) : 1, 
RULE
SERVED for
Respondent(s) : 1
- 2. 
RULE
UNSERVED for
Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 05/09/2008 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr.Mitul K. Shelat for the applicant GSRTC and
learned Advocate Mr. Hiren Modi for the opponent claimant.

In
this civil application, by order dated 7th December,
2006, rule was issued and ad interim stay was granted against
execution of the impugned award on condition that the applicant
corporation deposits entire amount awarded by the claims tribunal
latest by 31st January, 2007.

Thereafter,
civil application no. 2780 of 2007 was filed by the applicant GSRTC
with a prayer to grant some installments to the applicant for
depositing amount of compensation as warded by the claims tribunal.
This Court has by order dated 31st July, 2008 passed in
Civil Application No. 2780 of 2007, directed the applicant
corporation to deposit the entire amount together with costs and
interest as awarded by the claims tribunal till the date of payment
on or before 1st September, 2008 and pursuant to the said
order, the applicant corporation has deposited the entire amount
which comes to Rs.7,93,756.00 before the claims tribunal. Therefore,
no further order is required to be passed in this civil application
and this civil application is disposed of accordingly in terms of
order dated 31.7.2008 passed by this court in civil application
no.2780 of 2007 which is now to be complied with by the claims
tribunal. Accordingly, ad interim relief granted by this court in
this civil application is confirmed. Rule issued in this civil
application is made absolute accordingly with no order as to costs.

(H.K.

Rathod,J.)

Vyas

   

Top