Gujarat High Court High Court

State vs Ambarambhai on 23 July, 2010

Gujarat High Court
State vs Ambarambhai on 23 July, 2010
Author: Jayant Patel,&Nbsp;Honble Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7804/2010	 1/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 7804 of 2010
 

In


 

FIRST
APPEAL No. 1934 of 2010
 

To


 

CIVIL
APPLICATION No. 7810 of 2010 

 

In


 

FIRST
APPEAL No. 1940 of 2010
 

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

 

STATE
OF GUJARAT THROUGH SPL. LAND ACQUISITION OFFICER & 1 - Applicants
 

Versus
 

AMBARAMBHAI
VIRCHANDBHAI PATEL & PARSHOTTAMBHAI VIRCHAND & 1 -
Respondent(s)
 

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

 

Appearance
: 
MR
KL PANDYA, ASSTT. GOVERNMENT PLEADER
for
Petitioner(s) : 1 - 2. 
MR AV PRAJAPATI, for
Respondents-Claimants. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 23/07/2010 

 

COMMON
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Rule.

Mr.A.V.Prajapati, learned counsel, appears for the original claimants
as he appeared in the concerned First Appeals also and waives service
of notice of Rule on behalf of the original claimants.

The
present applications are for interim injunction against the execution
and implementation of the common Award passed by the Reference Court
which is impugned in the First Appeals.

Considering
the facts and circumstances, there shall be interim stay against the
execution and implementation of the Award passed by the Reference
Court which is impugned in the First Appeals, on condition that the
applicants deposit the entire awarded amount, together with costs and
interest, with the Reference Court within a period of eight weeks
from today.

We
have heard learned counsel appearing for both the sides on the
aspects of withdrawal.

Considering
the facts and circumstances, out of the amount which may be deposited
by the applicants pursuant to the above order, the original claimants
shall be entitled to withdraw 50% of the amount and such amount shall
be paid to the claimants by the Reference Court by depositing the
same in the concerned Bank Accounts of the original claimants through
electronic mode. The remaining 50% of the amount shall be invested
with the Nationalized Bank initially for a period of five years and
the investment shall be renewable from time to time until the First
Appeals are finally disposed of.

The
applications are allowed to the aforesaid extent. Rule is made
absolute in the above terms. There shall be no orders as to costs.

(Jayant
Patel, J.)

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top