Gujarat High Court High Court

Special vs Ravjibhai on 26 July, 2010

Gujarat High Court
Special vs Ravjibhai on 26 July, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7685/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 7685 of 2010
 

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

 

SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioner(s)
 

Versus
 

RAVJIBHAI
MITHABHAI PATEL - Respondent(s)
 

=========================================================
 
Appearance
: 
Ms.Manisha
Narsinghani, AGP for Petitioner(s) : 1 - 3. 
None for Respondent(s)
: 1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 26/07/2010 

 

 
 
ORAL
ORDER

Interim
relief in terms of paragraph 5(B) is granted on condition that the
appellant will deposit the entire awarded amount with interest within
six weeks from today with the trial Court. It is clarified that if
the amount as ordered is not deposited, the interim relief shall
stand vacated automatically. Civil Application stands disposed.

(
M.D.Shah, J )

srilatha

   

Top