Gujarat High Court High Court

Gujarat vs Anandbhai on 31 March, 2010

Gujarat High Court
Gujarat vs Anandbhai on 31 March, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1261/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 1261 of 2010
 

In


 

FIRST
APPEAL No. 217 of 2010
 

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

 

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
 

Versus
 

ANANDBHAI
CHETANDAS TEHAIRAM MANI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HS MUNSHAW for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 
MR KG SUKHWANI
WITH MR LS GOGIA for Respondent(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4  
MS
MANISHA LAVKUMAR, ASST.GOVERNMENT PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 31/03/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Heard
learned counsel for the parties. The execution of the award is stayed
provided the applicant – appellant deposits 25% of the award amount
with the Tribunal. The same will be available to be disbursed to the
claimants on the condition that they will furnish a solvent security
with a surety, that if in case an adverse order is passed in appeal,
they will return the money with current rate of interest. Civil
application stands disposed of accordingly. DS permitted.

(BHAGWATI
PRASAD, J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top