Gujarat High Court Case Information System
Print
CA/11130/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11130 of 2008
=======================================================
SPECIAL
LAQ OFFICER & 1 - Petitioner(s)
Versus
PATEL
MADHUSUDAN AMBALAL & 1 - Respondent(s)
=======================================================
Appearance :
GOVERNMENT
PLEADER for Petitioner(s) : 1 ? 2.
MR AJ PATEL for Respondent(s) : 1 -
2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 22/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE DN PATEL)
Rule.
Learned A.P.P. Mr.A.J. Patel waives service of rule on behalf of the
opponent.
The
present application has been preferred to get stay against the
implementation, operation and execution of the Judgment and Award
passed by the Learned Trial Court dated 15th July, 2006
in Land Reference Case No.594/1998.
Having
heard learned counsel appearing for the respective parties and
looking to the facts and circumstances of the case, the Judgment and
Award passed by the Learned 4th Additional Senior Civil
Judge, Ahmedabad (Rural) dated 15th July, 2006 in Land
Reference Case No.594/1998 is hereby stayed during the pendency of
the First Appeal on a condition that the applicants shall deposit
the amount awarded by the Learned Trial Court along with solatium,
interest and cost before the Trial Court within eight weeks from
today. Rule made absolute.
The
respondents are at liberty to move application for withdrawal of the
amount so deposited by the applicants before this Court.
(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)
/patil
Top