Gujarat High Court
Gujarat vs Harmansinh on 22 June, 2011
Gujarat High Court Case Information System
Print
FA/1843/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1843 of 2011
With
CIVIL
APPLICATION No. 6531 of 2011
In
FIRST APPEAL No. 1843 of 2011
======================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Appellant
Versus
HARMANSINH
MAHANT KHODIYARKUMAR SINHJI RAOL, DECEASED & 1 - Defendants
======================================
Appearance
:
MR
HS MUNSHAW for the Appellant.
None for the
Defendants.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 22/06/2011
ORAL
ORDER
Considering
the decision of the Hon’ble Supreme Court in the case of Palraj
V/s. Divisional Controller, North East Karnataka Road Transport
Corporation reported in (2010)10 SCC 347, appeal Admit.
Civil
Application No.6531 of 2011:
RULE
returnable on 4th August,2011. By way of ad-interim
relief, it is directed that the claimants shall not be permitted to
withdraw the amount, which is already deposited by the applicant.
Order with respect to investment and disbursement shall be passed
hereinafter.
[M.R.SHAH,J]
*dipti
Top