Gujarat High Court Case Information System
Print
CA/7500/1998 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 7500 of 1998
In
FIRST
APPEAL No. 4815 of 1998
=========================================================
GSRTC
- Petitioner(s)
Versus
NITINABEN
NARSINHBHAI PATEL & 4 - Respondent(s)
=========================================================
Appearance
:
MR
HARDIK C RAWAL for
Petitioner(s) : 1,
MR MTM HAKIM for Respondent(s) : 1 - 3.
DELETED
for Respondent(s) : 4,
RULE SERVED for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 04/08/2008
ORAL
ORDER
Rule
is issued while admitting First appeal by this Court subject to
deposit amount as awarded by Claims Tribunal within a period of two
months with Tribunal.
Learned
advocate Mr. Rawal appearing for Corporation submitted that amount
as directed by this Court is deposited before Tribunal. Learned
advocate Mr. Hakim appearing for claimant submitted that disputed
amount of Rs. 1,50,000/- with interest and cost, for which, appeal
is filed by Corporation is not deposited by Corporation before
Tribunal. Therefore, learned advocate Mr. Rawal submitted that this
amount is also deposited by Corporation before Tribunal
However,
it is made clear that if so far disputed amount is not deposited by
Corporation before Tribunal together with cost and interest, then
same shall have to be deposited on or before 4/9/2008,
otherwise, interim relief granted by this Court will consider to be
vacated automatically without reference to the Court.
Accordingly,
Rule is made absolute to that extent.
(H.K.RATHOD,
J)
asma
Top