Gujarat High Court High Court

R.J.Yadav vs Praful on 14 July, 2008

Gujarat High Court
R.J.Yadav vs Praful on 14 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/4505/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 4505 of 2007
 

With
 

CIVIL
APPLCIATION NO.11863 OF 2007
 

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

 

R.J.YADAV
& 2 - Appellant(s)
 

Versus
 

PRAFUL
NANUBHAI THAKKAR - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
PR NANAVATI for
Appellant(s) : 1,GOVERNMENT PLEADER for Appellant(s) : 2 - 3. 
MRS
SHILPA R SHAH for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 14/07/2008 

 

 
 
ORAL
ORDER

Heard.

Admit.

[K.S.

JHAVERI, J.]

CIVIL
APPLIATION NO.11863 OF 2007

Rule.

Ms Shilpa R. Shah waives service of rule for respondent. Heard the
learned Advocates for the respective parties. Interim relief against
the impugned judgment and decree on condition that the applicant
shall deposit the entire decretal amount along with costs and
interest before this Court within three months from today. On deposit
of such amount the Registry shall deposit the said amount in a fixed
deposit in any nationalized bank on a long term basis. The quarterly
interest accruing on the said deposit shall be disbursed to the
opponent. Rule is made absolute accordingly. No order as to costs.

[K.S.

JHAVERI, J.]

ar

   

Top