Gujarat High Court
Manager vs Thakore on 3 May, 2011
Gujarat High Court Case Information System
Print
CA/5009/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 5009 of 2011
In
FIRST
APPEAL No. 1121 of 2011
With
CIVIL
APPLICATION No. 5010 of 2011
In
FIRST APPEAL No. 1122 of 2011
=========================================================
MANAGER
- Petitioner(s)
Versus
THAKORE
BALDEVBHAI SOMAJI & 1 - Respondent(s)
=========================================================
Appearance
:
MARSHALL
& ASSOCIATES for
Petitioner(s) : 1,
None for Respondent(s) : 1, 1.2.1,1.2.2 -
2.
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 03/05/2011
ORAL
ORDER
1. Rule
returnable on 28.06.2011.
2. Heard
learned advocate Mr.Marshal for the applicant. The First Appeals have
already been admitted and the present Civil Applications have been
moved seeking interim relief pending the First Appeals.
3. Having
regard to the facts and circumstances of the case, interim relief in
terms of paragraph 3(a) of the Civil Applications is granted till the
pendency of the First Appeals on the condition that the applicant
shall deposit the entire amount of award with interest within a
period of six weeks from today.
(BELA
TRIVEDI, J.)
Hitesh
Top