Gujarat High Court Case Information System
Print
CA/1435/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 1435 of 2011
In
FIRST
APPEAL No. 3790 of 2010
=========================================================
PATEL
RAMANBHAI VIRCHANDBHAI - Applicant(s)
Versus
GENERAL
MANAGER & 1 - Opponent(s)
=========================================================
Appearance
:
MR
YATIN SONI for
Applicant(s) : 1,
MR SUNIL B.PARIKH for MR AJAY R MEHTA for
Opponent(s) : 1,
MR KL PANDYA, AGP for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 10/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
learned advocates for the parties.
RULE.
Learned advocate Mr.Parikh and learned AGP Mr.Pandya waive service of
notice of rule on behalf of opponent nos.1 and 2 respectively.
By
this Application, the applicant – original owner of the land
prays for permitting him to withdraw the amount deposited by the
opponent with the reference court.
In
facts and circumstances of the case, the applicant is permitted to
withdraw 50% of the amount, which shall be paid to him by the
reference court by Crossed Accounts Payee Cheque. The rest of the 50%
amount deposited with the reference court shall be deposited in any
nationalized bank initially for a period of 3 years in a cumulative
term deposit and shall be renewed thereafter from time to time for a
period of one year on each occasion till further orders that may be
passed by this Court.
Application
stands disposed of in the above terms. Rule made absolute. No order
as to cost.
(A.L.Dave,
J.)
(V.M.Sahai,
J.)
/moin
Top