CA/6627/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR STAY No. 6627 of 2008 In FIRST APPEAL No. 269 of 2007 To CIVIL APPLICATION - FOR STAY No. 6665 of 2008 In FIRST APPEAL No. 307 of 2007 ========================================================= STATE OF GUJARAT & 1 - Petitioner(s) Versus GORJI MAVA & 4 - Respondent(s) ========================================================= Appearance : Mr. D.A. Desai, AGP, for Petitioner(s) : 1 - 2. MR SURESH M SHAH for Respondent(s) : 1, None for Respondent(s) : 2 - 5. ========================================================= CORAM : HONOURABLE MR.JUSTICE BHAGWATI PRASAD Date : 18/06/2008 ORAL ORDER
50%
of the amount will not disbursed. The same will be kept in Scheduled
bank for a period of five years. If the case is not decided then the
Fixed Deposit will be renewed. Remaining 50% will be disbursed to the
claimants provided they file an undertaking with the trial Court that
in case they lose the case, they will return the same at the
prevailing bank interest. In this connection, they will file solvent
security.
In
view of the aforesaid position, the effect and operation of the
impugned judgement will remain stayed. All these applications are
disposed of .
(BHAGWATI PRASAD, J)
(pkn)