Gujarat High Court Case Information System
Print
CA/8746/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 8746 of 2009
In
SECOND
APPEAL No. 213 of 2009
=========================================================
STATE
OF GUJARAT & 1 - Petitioner(s)
Versus
PRAFULCHANDRA
BHANUSHANKER BHATT - Respondent(s)
=========================================================
Appearance :
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 2.
RULE UNSERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 03/03/2010
ORAL
ORDER
Heard
Shri Neeraj Soni, learned AGP appearing on behalf of the appellants,
original Defendants-State and learned advocate Shri Hasit Joshi,
learned advocate appearing on behalf of the respondent- original
plaintiff.
Present
application has been preferred by the applicants, original
appellants to stay the further implementation and operation of
judgment and decree passed by the learned appellate Court awarding
compensation of Rs.12,500/-. It being the money decree, ad-interim
relief granted earlier is directed to be continued on condition that
the appellants shall deposit the decreetal amount with the trial
Court within a period of 4 (four) weeks from today and on such
deposit, the respondent- original plaintiff shall be permitted to
withdraw the same on furnishing the security to the satisfaction to
the trial Court.
Present
application is disposed of accordingly.
(M.R.SHAH,
J.)
(ashish)
Top