Gujarat High Court
Gujarat vs Kanaiyalal on 3 August, 2010
Gujarat High Court Case Information System
Print
CA/1019/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 1019 of 2010
In
FIRST
APPEAL No. 173 of 2010
=====================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION THROUGH - Petitioner(s)
Versus
KANAIYALAL
NARANDAS TEJVANI & 3 - Respondent(s)
=====================================
Appearance
:
MRS FALGUNI D PATEL for
Petitioner(s) : 1,
MR VAIBHAV N SHETH for Respondent(s) : 1 -
2.
DELETED for Respondent(s) : 3,
NOTICE SERVED for
Respondent(s) : 4,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 03/08/2010
ORAL
ORDER
1.0 Rule.
Learned advocate Mr. Sheth waives service of Rule.
2.0 On
amount having been deposited, the Tribunal is directed to deposit 75%
of the amount, coming to the individual share of the two claimants,
in a Fixed Deposit, initially for a period of three years in any
Nationalized Bank with periodical renewals till the final disposal of
the First Appeal. The remaining 25% is to be paid to the claimants
on proper verification.
3.0 The
Civil Application is accordingly disposed of.
[
Ravi R. Tripathi, J. ]
hiren
Top