Gujarat High Court
Gujarat vs Ibrahim on 6 December, 2010
Gujarat High Court Case Information System
Print
CA/14569/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 14569 of 2010
In
FIRST APPEAL No. 3915 of 2010
To
CIVIL
APPLICATION No. 14580 of 2010
In
FIRST APPEAL No. 3926 of 2010
=========================================================
GUJARAT
INDUSTRIAL DEVELOPMENT CORPORATION THROUGH - Petitioner(s)
Versus
IBRAHIM
ISMAIL PANCHBHAYA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NV ANJARIA for
Petitioner(s) : 1,
MR AJ DESAI, AGP for Respondent(s) :
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 06/12/2010
COMMON
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule
returnable on 17.1.2011. Learned AGP Mr.A.J.Desai waives service of
Rule on behalf of respondent No.2.
By
way of ad-interim stay, the operation, implementation and execution
of the award, on condition that the applicant-appellant shall deposit
the awarded amount with solatium, cost and interest within four weeks
from today with the Reference Court.
(A.L.Dave,
J.)
Sreeram. (V.M.Sahai,
J.)
Top