Gujarat High Court High Court

Special vs Govindbhai on 20 October, 2008

Gujarat High Court
Special vs Govindbhai on 20 October, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/122/4008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 12240 of 2008
 

To


 

CIVIL
APPLICATION No. 12262 of 2008
 
=========================================================

 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
 

Versus
 

GOVINDBHAI
AMRATBHAI PATEL - Respondent(s)
 

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

 

Appearance
: MR SUNIT SHAH, GP for Petitioner(s) : 1 - 2. 
MR APURVA R
KAPADIA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 20/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Rule.

Mr. Kapadia, learned Advocate for the respondents waives service of
Rule on behalf of the respondents.

Heard.

Interim Relief in terms of Para : 6(A) is granted subject to the
condition that the applicant shall deposit the awarded amount with
cost, solatium, interest, etc. before the trial Court within Eight
weeks from today.

After
the State Government deposits the said amount the respondents are at
liberty to file fresh Civil Application for disbursement.

Accordingly,
this Civil Application is disposed of. Rule made absolute.

(R.P.DHOLAKIA,J.)

(Z.K.SAIYED,
J.)

sas

   

Top