Gujarat High Court High Court

M/S vs Unknown on 13 April, 2010

Gujarat High Court
M/S vs Unknown on 13 April, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/634/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 634 of 2010
 

In
MISC.CIVIL APPLICATION No. 2545 of 2009
 

In
CIVIL APPLICATION No. 4860 of 2009
 

In
FIRST APPEAL No. 5348 of 2008
 

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

 

M/S
B M PATEL & BROTHERS - Applicant(s)
 

Versus
 

VADODARA
URBAN DEVELOPMENT AUTHORITY & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MG NAGARKAR for
Applicant(s) : 1, 
MR MD PANDYA for Opponent : 1.                  
                      None for Opponent(s) : 
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 13/04/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Heard
the learned advocates.

Learned
advocate Mr.Nagarkar has appeared for the applicant,
judgment-creditor. He has submitted that the order dated 7th
October 2009 made on Misc. Civil Application No.2545/2009 may be
modified. The 50% of the decreetal amount which is allowed to be
withdrawn by the judgment-creditor on furnishing bank guarantee may
be allowed to be withdrawn without security or on furnishing a
solvent security or else the said 50% of the decreetal amount be
invested in a nationalised bank pending the Appeal.

On
the facts and in the circumstances of the case, the modification is
allowed to the extent that 50% of the decreetal amount of
Rs.37,65,876=00 which has remained uninvested will be invested in a
nationalised bank in a term deposit till the Appeal is heard and
decided.

Misc.

Civil Application stands disposed of in the above terms.

 

 


 

(M.D.Shah,
J.)				  (Ms.R.M.Doshit, J.)
 

/moin

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top