Gujarat High Court
Notice Served For Respondent(S) : vs Mr Jk on 15 September, 2008
Gujarat High Court Case Information System
Print
SCA/31036/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 31036 of 2007
==========================================
DIVYAJYOTI
TRUST THRO' TRUSTEE
Versus
CHANDUBHAI
MANORBHAI PATEL & ANR
==========================================
Appearance
:
MS MAMTA R VYAS for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1,
MR JK
SHAH AGP for Respondent(s) :
2,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/09/2008
ORAL ORDER
RULE.
Expedited.
Order passed by the
Tribunal is stayed on the condition that the petitioner Trustee will
deposit the amount as per the order of the Tribunal within 6 months
before the Registry of this Court from today. On depositing such
amount, the Registrar shall invest the said amount in Fixed Deposit
Receipts and interest on the same amount will be paid to the
concerned teachers.
If the amount is not
deposited within time limit, interim relief stands vacated
automatically.
(K.S.JHAVERI, J.)
Amit/-
Top