Gujarat High Court
Mohan vs Union on 26 August, 2010
Gujarat High Court Case Information System
Print
CA/9647/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 9647 of 2010
In
SECOND
APPEAL No. 189 of 2010
=========================================================
MOHAN
MEGHJI - Petitioner(s)
Versus
UNION
OF INDIA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL S SHAH for
Applicant
MR KALPESH N SHASTRI for
Opponents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 26/08/2010
ORAL
ORDER
Rule. Mr
Kalpesh Shastri, learned advocate waives service of Rule for the
opponents.
Heard
the learned advocates of both the sides. Amount which is deposited by
the opponents in the executing court in pursuance to the interim
directions of this Court pending the First Appeal, shall be deposited
in a Fixed Deposit Receipt in any nationalized bank during pendency
of the present Appeal.
In view
of the above observations, Civil Application stands disposed of. Rule
is made absolute to the aforesaid extent.
[H.B.
ANTANI, J.]
pirzada/-
Top