Gujarat High Court High Court

Special vs Parshottambhai on 6 May, 2011

Gujarat High Court
Special vs Parshottambhai on 6 May, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/10292/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 10292 of 2008
 

In


 

FIRST
APPEAL No. 4236 of 2008
 

With


 

CIVIL
APPLICATION No. 10297 of 2008
 

In
FIRST APPEAL No. 4241 of 2008
 

With


 

CIVIL
APPLICATION No. 10303 of 2008
 

In
FIRST APPEAL No. 4247 of 2008
 

To


 

CIVIL
APPLICATION No. 10305 of 2008 

 

In
FIRST APPEAL No. 4249 of 2008
 

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

 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
 

Versus
 

PARSHOTTAMBHAI
LALLUBHAI PATEL - Respondent(s)
 

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

 

 
Appearance
: 
MR
NIRAJ SONI AGP for Petitioner(s) : 1 - 2. 
RULE SERVED for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 01/12/2008 

 

 
 
ORAL
ORDER

Heard
learned AGP Mr. Soni on behalf of applicant Spl. Land Acquisition
Officer, learned advocate Mr. VN Rawal appearing for respondent
claimants.

On
29/9/2008, this Court has issued Rule and granted stay on condition
to deposit decretal amount before returnable date.

I
have considered submission made by both learned advocates. After
perusing award in question, according to my opinion, respondent
claimants at this stage, entitle 50% amount, to be released in their
favour.

Accordingly,
it is directed to Reference Court, Baroda to release 50% amount as
deposited by applicant before Reference Court by issuing A/c payee
cheque in the name of respondent claimants and rest of amount is to
be invested in any Nationalized Bank for a period of three years
with cumulative interest in the name of respondent claimants. The
FDR is to be remained with Reference Court with periodical renewal.
The respondent claimants are not entitled any amount of interest
upon said FDR till appeal is finally decided by this Court.

In
view of above observation and direction, Rule is made absolute in
each application. Let Trial Court may disburse amount to respondent
claimants as per direction issued by this Court while taking usual
undertaking from respondent claimants.

(H.K.RATHOD,
J)

asma

   

Top