Gujarat High Court High Court

M vs Laxmi on 9 July, 2008

Gujarat High Court
M vs Laxmi on 9 July, 2008
Bench: Ks Jhaveri
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

FA/274/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 274 of 2008
 

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

 

M
R F LTD THRO' POA MANI K. - Appellant(s)
 

Versus
 

LAXMI
ENTERPRISES & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
B.R. PARIKH for MR AD DESAI for
Appellant(s) : 1,LOPA M BHATT for Appellant(s) : 1, 
MR AMAR N
BHATT for Defendant(s) : 1, 
MR SANJAY A MEHTA for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 09/07/2008 

 

 
 
ORAL
ORDER

Heard.

Admit. Expedited.

[K.S.

JHAVERI, J.]

CIVIL
APPLICATION NO.576 OF 2008

1. Heard
the learned Advocates for the respective parties.

2. It
is stated that the decretal amount along with interest and costs has
been deposited before this Court. Interim relief is granted in terms
of para 5(A). Out of the amount deposited, the principal amount of
Rs.2,51,200/- shall be deposited in a fixed deposit in any
nationalised bank on a long term basis. The remaining amount i.e.
Interest and costs shall be paid to the original plaintiff. The
periodical interest which may be accrued on the fixed deposit shall
be paid to the original plaintiff. Application stands disposed of
accordingly.

[K.S.

JHAVERI, J.]

ar