Gujarat High Court Case Information System
Print
CA/936020/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 9360 of 2008
In
SECOND
APPEAL No. 184 of 2008
=========================================================
MEDICAL
OFFICER - Petitioner(s)
Versus
INDRASINH
MATHUR SOLANKI & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HS MUNSHAW for
Petitioner(s) : 1,
MR PF ADHVARYU for Respondent(s) : 1 - 2.
MR
AMIT C NANAVATI for Respondent(s) : 1 - 2.
GOVERNMENT PLEADER for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 22/06/2009
ORAL
ORDER
Learned
advocate Mr. Rajesh Chauhan appearing for Mr Munshaw learned advocate
for the applicant states that the decreetal amount was deposited in
the First Appellate Court and out of that amount the respondents
have withdrawn 50% of the amount. Learned advocate Mr. A. C Nanavati
for respondents No. 1 and 2 states that out of the amount the
respondents have withdrawn 50% of the amount.
In
view of above as the applicant has deposited the entire decreetal
amount in the Court as directed by the First Appellate Court and the
opponents have withdrawn 50% amount from the said amount. Interim
relief granted earlier by order dated 13th August 2008 is
made absolute till final disposal of Second Appeal No. 184 of 2008.
The
50% amount still lying in the First Appellate Court be invested in
a nationalised bank initially for a period of two years in the name
of Registrar of the Court. If the Second Appeal is not heard and
disposed of by that time the amount with accrued interest shall be
reinvested for further period of two years.
This application stands disposed of accordingly with no order as to
costs.
(B.N.Mehta,J.)
mary//
Top