Gujarat High Court High Court

Manager vs Ushaben on 3 August, 2011

Gujarat High Court
Manager vs Ushaben on 3 August, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/865020/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION-FOR STAY No.8650 of 2010
 

In


 

FIRST
APPEAL No.2189 of 2010
 

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

MANAGER
- Petitioner(s)
 

Versus
 

USHABEN
BABULAL SHAH & 6 - Respondent(s)
 

===================================================== 
Appearance
: 
MS LILU K BHAYA for Petitioner(s) :
1, 
RULE NOT RECD BACK for Respondent(s) : 1 - 4. 
RULE UNSERVED
for Respondent(s) : 5 - 6. 
RULE SERVED for Respondent(s) :
7, 
=========================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 

 

			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 


Date
: 03/08/2011 

 


 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

(1) The
present application is for interim injunction pending first appeal
against the execution and implementation of the judgment and award
passed by the Tribunal.

(2) This
court on 12.08.2010 had passed the following order:

“Rule
returnable on 13.09.2010. By ad interim order, there shall be stay
against the execution and implementation of the award on the
condition that the applicant-appellant deposits the entire awarded
amount with costs and interest with the Tribunal qua its own
liability before the returnable date.”

(3) The
learned counsel for the applicant states that the amount has been
deposited and the condition has been complied with. Under the
circumstances, ad-interim order shall stand confirmed.

(4) The
opponents-claimants were not served but vide order dated 23.06.2011
passed by this court in Civil Application No.5618 of 2011, service
was permitted to be effected through public notice. Today, an
affidavit dated 28.07.2011 has been filed on behalf of the applicant
wherein it is stated that the public notice was published in ‘Gujarat
Samachar’ daily newspaper, Kheda/Anand edition on 19.07.2011 and in
Vadodara edition on 20.07.2011. None has appeared on behalf of the
claimants.

(5) Under
the above circumstances, we have not considered the aspect of
permitting of withdrawal of the amount or otherwise at this stage but
it is directed that the amount deposited by the applicant shall be
invested by the Tribunal in fixed deposit, initially for a period of
01 (one) year and such investment shall be renewed from time to time
until further orders. It is also observed that the original claimants
shall be at liberty to move appropriate application for withdrawal of
the amount, as may be permissible in law.

(6) The
applicant is disposed of accordingly. RULE made absolute.

Sd/-

[JAYANT
PATEL,J]

Sd/-

[R.M.CHHAYA,
J ]

Bhavesh*

   

Top