Gujarat High Court High Court

State vs Gujarat on 14 November, 2011

Gujarat High Court
State vs Gujarat on 14 November, 2011
Bench: Vijay Manohar Jhaveri, Ks Jhaveri
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

LPA/1730/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1730 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 1682 of 2002
 

WITH


 

CIVIL
APPLICATION NO. 11663 OF
2011 
=========================================================

 

STATE
OF GUJARAT & 1 - Appellant(s)
 

Versus
 

GUJARAT
RAJYA JAHER BANDHKAM MAJOOR MANDAL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NJ SHAH, ASST GOVERNMENT PLEADER
for
Appellant(s) : 1 - 2. 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 14/11/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

Admit.

Pleadings to be completed by the parties before 31.01.2012. Appeal
is fixed for hearing on 06.02.2012.

(V.M.

SAHAI, J.) (K.S. JHAVERI, J.)

ORDER
IN CIVIL APPLICATION NO. 11663 OF 2011

1. Rule.

Mr. K.B. Pujara, learned advocate appearing for the respondents
waives service of notice of rule.

2. Heard
learned advocates for the parties. Stay of the execution, operation
and implementation of the order dated 25.04.2011 passed by learned
Single Judge in Special Civil Application No. 1682 of 2002 is granted
on condition that the applicants deposit the amount of difference of
pay as per the directions issued by the learned Single Judge in the
impugned order before this Court within a period of six weeks from
today.

3. On
the deposit being made, the same shall be invested by the Registry of
this Court in the name of the Registry of this Court by way of a
fixed deposit with a nationalised bank for a period of one year. The
said deposit, on maturity, shall be renewed by one year at a time
without any further orders in this regard till the final disposal of
the appeal. The interest accruing on the said deposit shall be paid
to the respondents-original petitioners. The principal amount on
maturity shall be paid to the party which succeeds in the appeal.

4. Rule
is made absolute accordingly with no order as to costs.

(V.M.

SAHAI, J.)

(K.S.

JHAVERI, J.)

Divya//