Gujarat High Court High Court

Gujarat vs Jerabhai on 21 July, 2008

Gujarat High Court
Gujarat vs Jerabhai on 21 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1121820/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 11218 of 2007
 

In


 

FIRST
APPEAL No. 4379 of 2007
 

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

 

GUJARAT
ELECTRICITY BOARD & 1 - Petitioner(s)
 

Versus
 

JERABHAI
BHATHIBHAI BAMNIYA & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NK MAJMUDAR for
Petitioner(s) : 1 - 2. 
MR UM SHASTRI for Respondent(s) : 1 -
2. 
NOTICE SERVED BY DS for Respondent(s) : 3, 
HL PATEL
ADVOCATES for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 21/07/2008 

 

 
 
ORAL
ORDER

Heard.

Ad-interim granted earlier stands confirmed. The amount deposited by
the applicant with the trial court shall be invested by the court in
the name of the Registrar by way of a fixed deposit with a
nationalised bank initially for a period of three years,and on
maturity shall be renewed by one year at a time without any further
orders in this regard. The interest accruing on the said deposit
shall shall be paid to the original plaintiffs. Civil Application
stands disposed of accordingly.

(K.S. JHAVERI, J.)
Divya//

   

Top