Punjab-Haryana High Court
State Of Haryana vs Ram Sarup And Others on 30 November, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.
CM No.9689-CI of 2009 in
RFA No. 3015 of 2006
Date of decision: 30.11.2009
State of Haryana ..... Appellant
VERSUS
Ram Sarup and others .....Respondents
CORAM: HON'BLE MR. JUSTICE A.N.JINDAL.
Present: Ms.Mamta Singla Talwar, AAG, Haryana.
Mr.S.K.Verma, Advocate for the respondent-applicants
*****
A.N.JINDAL, J. (ORAL)
As per the order dated 18.09.2006, 50% amount has been
deposited before the Executing Court. The remaining amount was to be
deposited by the appellant in the State Bank of Patiala, High Court Branch,
Chandigarh, which earns highest rate of interest.
After hearing augments on the application for vacation of stay, it
is ordered that this amount may be sent to the Executing Court which would
be paid to the owners on furnishing of adequate security to the satisfaction
of the Executing Court.
Disposed of.
30.11.2009 (A.N.JINDAL) shamsher JUDGE