IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 15302 of 2004
----------------------------------------------------------
SHIV TOURS & TRAVELS THROUGH PARTNER
Versus
SHANTABEN DEVSHANKAR PUROHIT
-----------------------------------------------------------
Appearance:
1. Special Civil Application No. 15302 of 2004
MR CHIRAG B PATEL for Petitioner No. 1-3
.......... for Respondent No. 1-6
-----------------------------------------------------------
CORAM : HON'BLE MR.JUSTICE M.R. SHAH
Date of Order: 29/11/2004
ORAL ORDER
Shri BS Patel, learned advocate appearing on
behalf of the petitioners has submitted that the
petitioners will deposit the amount ordered to be
deposited in application under Section 140 of the Motor
Vehicles Act within the period of two weeks from today
and subject to the ultimate outcome of the claim
petition. If the entire amount as ordered in the
application under Section 140 of the Motor vehicles Act
is deposited and paid to the claimant, then there is no
reason to continue the impugned order dated 27.10.2004
passed by the learned Tribunal in Execution Petition No.
201 of 2000. Under the circumstances, it is ordered that
on deposit of the aforesaid amount, the order passed by
the Tribunal dated 27.10.2004 in Execution Petition No.
201 of 2000 be not implemented and the effect be not
given. In the facts and circumstances of the case, the
Tribunal is directed to decide and dispose of the main
M.A.C.P No. 67 of 2000 expeditiously.
2.With this observation and direction, the present
Special Civil Application si disposed of. Direct service
is permitted.
[ M.R. Shah, J. ]
rmr.