Gujarat High Court Case Information System
Print
CA/12194/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 12194 of 2010
In
CIVIL
APPLICATION No. 9249 of 2009
In
FIRST APPEAL No. 3482 of 2009
=========================================
HIRALAL
V PANCHAL, TRUSTEE OF SADVICHAR PARIVAR TRUST, - Petitioner(s)
Versus
DEPUTY
GENERAL MANAGER & 1 - Respondent(s)
=========================================
Appearance :
MR
YATIN SONI for the Petitioner.
MARSHALL &ASSOCIATES for the
Respondent no.1.
Mr. A.J.Desai, Assistant GOVERNMENT PLEADER for
Respondent no.2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 25/11/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule.
Learned advocate Mr. Marshal waives service of notice of Rule on
behalf of respondent no.1. Learned Assistant Government Pleader
Mr.A.J.Desai waives service of notice of Rule on behalf of respondent
no. 2.
2. The
applicant is the original land owner whose land is acquired by
respondent no. 1. The appellant i.e. respondent no.1 has deposited
the awarded amount alongwith interest, costs and solatium with the
trial court and the land owner seeks permission to withdraw the
awarded amount deposited by respondent no.1 herein in respect of LAR
No. 230 of 2002 decided by the Principal Senior Civil Judge,
Gandhinagar.
2. Heard
learned advocates for the respective parties. In the facts and
circumstances, the Reference Court is directed to pay 50% of the
amount deposited by the respondent no.1 ONGC to the applicant
Sadvichar Parivar Trust by crossed account payee cheque. Rest of the
amount shall be invested in a fixed term deposit with a nationalised
bank by the Reference Court initially for a period of three years to
be renewed thereafter for one year till further order. With the above
direction, the application stands disposed of. Rule is made absolute.
(A.L.Dave,J)
(V.M.Sahai,J)
***vcdarji
Top