Gujarat High Court Case Information System
Print
CA/3157/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 3157 of 2011
In
FIRST
APPEAL No. 891 of 2011
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioner(s)
Versus
KASHIBHAI
DURLABHBHAI - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 3.
MR MM SAIYED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 12/05/2011
ORAL
ORDER
Heard
the learned AGP Ms. Manisha Narsigani for the applicants and learned
advocate Mr. MM Saiyed for the respondents.
The
interim relief as prayed for in terms of Para 5(b) is granted on the
condition that the appellants shall deposit the entire amount of
award with interest and solatium within a period of 8 weeks from
today. On such deposit being made, the respondent/respondents is/are
permitted to withdraw 50% of the said amount deposited by the
appellant and the balance amount shall be invested by the Reference
Court in FDR in the name of Nazir for a period of five years. Civil
Application stand disposed of accordingly.
[
BELA TRIVEDI, J. ]
mandora/
Top