Gujarat High Court
Gujarat vs Bhadreshkumar on 11 November, 2011
Gujarat High Court Case Information System
Print
LPA/1387/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1387 of 2011
IN
SPECIAL
CIVIL APPLICATION No. 8632 of 2011
WITH
CIVIL
APPLICATION No. 10088 of 2011
IN
LETTERS PATENT APPEAL No. 1387 of 2011
======================================
GUJARAT
WATER RESOURCES DEVELOPMENT CORPORATION - Appellant
Versus
BHADRESHKUMAR
KALIDAS GONDLIYA - Respondent
======================================
Appearance
:
MR
DG CHAUHAN for Appellant.
None for
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 27/09/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
ADMIT.
ORDER
IN CIVIL APPLICATION NO.10088 of 2011
Rule
returnable on 11.10.2011.
In the meantime, an amount of Rs.3,86,765.50 deposited by the
applicant before this Court is directed to be invested in FDR
initially for a period of three years. The quarterly interest
accrued on the same will be paid to the respondent. D.S. Permitted.
Sd/-
[V. M.
SAHAI, J.]
Sd/-
[K. S. JHAVERI, J.]
Savariya
Top