Gujarat High Court High Court

Kaluram vs Babulal on 3 December, 2010

Gujarat High Court
Kaluram vs Babulal on 3 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7033/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 7033 of 2010
 

In


 

FIRST
APPEAL No. 1823 of 2010
 

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


 

KALURAM
MAGANLAL MISTRY - Petitioner(s)
 

Versus
 

BABULAL
MAGANLAL MISTRY - Respondent(s)
 

=========================================================
Appearance : 
SHRIKAR
H BHATT for
Petitioner(s) : 1, 
MR MAKBUL I MANSURI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 03/12/2010 

 

 
 
ORAL
ORDER

Heard.

On the facts and circumstances of the case, stay is granted on a
condition that the applicant – appellant shall deposit the
entire decreetal amount of Rs.6,50,000/- within a period of one month
from today before the trial Court.

2. As
and when the decreetal amount of Rs.6,50,000/- will be deposited by
the applicant, the same will be invested in the FDR with a
Nationalized 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 till the disposal of the appeal. However, it
is made clear that if the applicant has failed to deposit the
decreetal amount as stated herein above, the interim relief shall
stand vacated automatically and the opponent can file appropriate
application for execution of the decree.

3. Rule
is made absolute with no order as to costs.

(K
S JHAVERI, J.)

sompura

   

Top