Gujarat High Court Case Information System
Print
FA/4982/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4982 of 2010
With
CIVIL
APPLICATION No. 16713 of 2010
In
FIRST
APPEAL No. 4982 of 2010
With
FIRST
APPEAL No. 5001 of 2010
To
FIRST
APPEAL No. 5004 of 2010
With
CIVIL
APPLICATION No. 16714 of 2010
In
FIRST
APPEAL No. 5001 of 2010
To
CIVIL
APPLICATION No. 16717 of 2010
In
FIRST
APPEAL No. 5004 of 2010
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 2 - Appellant(s)
Versus
PRABHATSANG
ANOPSANG - Defendant(s)
=========================================================
Appearance
:
MR NEERAJ
SONI AGP for Appellant(s) : 1 - 3.
None for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/12/2010
ORAL
ORDER
ADMIT.
[K.
S. JHAVERI, J.]
ORDER
IN CIVIL APPLICATION
Rule.
Learned counsel Mr. Saiyed waives service of rule.
By
way of interim relief, the impugned judgment and award passed by the
reference Court concerned shall remain stayed pending the final
disposal of the appeals on condition that the applicant-State
deposits the awarded amount with the reference Court concerned within
a period of three months from today.
On
such deposit being made, the original claimants shall be permitted to
withdraw 50% of the amount outright, for which the reference Court
concerned shall issue an Account Payee cheque in their favour, after
necessary verification. For the balance 50% amount, the original
claimants shall provide necessary bank guarantee and thereafter, they
shall be permitted to withdraw the said amount as well.
With
the above directions, the applications stand disposed of accordingly.
Rule is made absolute to the above extent with no order as to costs.
[K.
S. JHAVERI, J.]
Pravin/*
Top