Gujarat High Court Case Information System
Print
CA/10793/1997 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10793 of 1997
In
FIRST
APPEAL No. 4530 of 1997
=========================================================
GSRTC
- Petitioner(s)
Versus
MAGDUBEN
DAULATSINH RAJPUT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
HS MUNSHAW for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 11/09/2008
ORAL
ORDER
1. Heard
learned advocate Mr.Munshaw for the applicant.
2. This
Court has granted ad-interim relief in terms of Para.3(B) on
condition to deposit the amount of Rs.2 lacs with proportionate cost
and interest within a period of four weeks from date of order before
the claims Tribunal.
3. Rule
issued by this Court is served to the respondents but, no appearance
is filed by any of the respondents. This Court has on 5.9.2008.
passed the order to ascertain that as to how much amount is deposited
by the applicant ? ST Corporation and details were called for from
the claims Tribunal. Accordingly, details have been received vide
letter dated 10.9.2008 from the Principal Judge, City Civil and
Sessions Court, Ahmedabad where from it appears that in all,
Rs.4,56,652/- has been deposited by the applicant ? ST Corporation
in two installments, (i) Rs.2,70,194/- and (ii) Rs.1,86,458/- and
that the said amount is disbursed in favour of respondents claimants.
4. Therefore,
in light of the aforesaid facts, Rule is made absolute to aforesaid
extent.
(H.K.RATHOD,J.)
(vipul)
Top