Gujarat High Court High Court

Rajasthan vs Kamladevi on 1 July, 2008

Gujarat High Court
Rajasthan vs Kamladevi on 1 July, 2008
Bench: K.A.Puj
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/7312/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 7312 of 2008
 

In


 

FIRST
APPEAL No. 3500 of 2007
 

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

 

RAJASTHAN
STATE TRANSPORT CORPORATION - Petitioner(s)
 

Versus
 

KAMLADEVI
WD/O. BHANVARLAL KASTURCHAND MEHTA & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BIPIN I MEHTA for
Petitioner(s) : 1, 
MR SANDIP C SHAH for Respondent(s) : 1 - 6. 
-
for Respondent(s) :
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 01/07/2008 

 

 
ORAL
ORDER

Learned
advocate Mr. Mehta for Mr. Bipin I. Mehta for the applicant
Corporation states that the applicant has deposited Rs 4,52,872/-.
Mr Sandip Shah learned advocate appearing for the original
claimants, however, has submitted that there is shortfall of Rs
50,000/-. Mr Mehta therefore submitted that he will call for the
calculation and if there is any shortfall the balance amount will be
deposited. On deposit of the balance amount, if any, further order
regarding disbursement will be passed. S.O to 9th July
2008. To be heard along with Civil Application No. 5951 of 2008.

(K.A
Puj,J)

mary//