Gujarat High Court Case Information System
Print
CA/122/7608 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12276 of 2008
To
CIVIL
APPLICATION No. 12298 of 2008
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
Versus
NATVARBHAI
GANGARAM - Respondent(s)
=========================================================
Appearance
: MR SUNIT SHAH, GP & MS NIAR 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