Gujarat High Court Case Information System
Print
FA/236520/2009 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2365 of 2009
With
CIVIL
APPLICATION No. 6413 of 2009
=========================================================
GUJARAT
STATE ROOAD TRANSPORT CORPORATION & 1 - Appellant(s)
Versus
LOKENDRASINH
RANJITSINH RANA - Defendant(s)
=========================================================
Appearance
:
MS
KIRAN D PANDEY for
Appellant(s) : 1 - 2.
MR.RAJESH B SONI for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 23/06/2009
ORAL
ORDER
Order
in First Appeal
:
Heard
the learned advocates appearing on behalf of respective parties.
Considering
the submissions made by both the learned advocates, the present
appeal is ADMITTED.
Learned
advocate Mr. Soni waives service of notice of admission on behalf of
respondent.
[H.K.
RATHOD, J.]
Order
in Civil Application
:
Heard
the learned advocates appearing on behalf of respective parties.
Rule
returnable on 21st July 2009.
Learned
advocate Mr. Soni waives service of notice of rule on behalf of
opponent.
Ad-interim
relief in terms of Para 4(B) on condition that applicant shall have
to deposit entire awarded amount before the Claims Tribunal together
with cost and interest on or before returnable date.
Amount,
if any, deposited by applicant in registry of this Court be
transmitted to Claims Tribunal concerned immediately.
After
realising the amount from applicant – together with accrued interest
and costs, and amount, if any, transmitted by registry of this Court,
it is directed to Claims Tribunal concerned to pay 30% thereof to
respondent claimant Lokendrasinh Ranjitsinh Rana by account payee
cheque after proper verification and rest of the amount be invested
in any Nationalized Bank in the name of respondent claimant initially
for a period of three years with periodical renewal till the appeal
is finally decided by this Court. Said FDR, though in the name of
respondent claimant, shall remain with Nazir of Claims Tribunal
concerned till the appeal is finally decided by this Court.
The
respondent claimant is entitled for periodical interest upon the said
FDR till the appeal is finally decided by this Court.
[H.K.
RATHOD, J.]
#Dave
Top