Gujarat High Court Case Information System
Print
SCA/7984/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7984 of 2010
=========================================================
J
R AMIN & COMPANY - Petitioner(s)
Versus
CHANDRAPAL
R YADAV - Respondent(s)
=========================================================
Appearance
:
MR
PRABHAKAR UPADYAY for
Petitioner(s) : 1,
MS MEENU KUMAR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/08/2010
ORAL
ORDER
Heard Mr.Prabhakar Upadhyay,
learned advocate for the petitioner.
RULE. To be expedited. There will
be ad interim relief in terms of paragraph 8(B) on condition that
the petitioner will deposit the amount in question with the Registry
of this Court. It
is submitted by the learned advocate for the petitioner that the
petitioner has already deposited the amount in question with the
Registry of this Court.
Hence,
the Registry is directed to invest the said amount deposited by the
petitioner in a Nationalized Bank by way of an FDR initially for a
period of three years and the same shall be renewed from time to
time till final disposal of the present petition. The Registry is
directed to pay quarterly interest accumulated on the said FDR to
the respondent.
(K.S.
Jhaveri, J)
Aakar
Top