Gujarat High Court
State vs Senma on 6 May, 2010
Gujarat High Court Case Information System
Print
CA/4692/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 4692 of 2010
In
FIRST
APPEAL No. 1006 of 2010
To
CIVIL
APPLICATION - FOR STAY No. 4708 of 2010
In
FIRST APPEAL No. 1022 of 2010
=========================================================
STATE
OF GUJARAT & 2 - Petitioner(s)
Versus
SENMA
BHIKHABHAI AMTHABHAI - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 3.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 06/05/2010
ORAL
ORDER
Rule,
returnable on 30th
June, 2010. Ad-interim relief in terms of para-5(A) on condition that
the applicants-appellants shall deposit entire awarded amount along
with interest and cost of solatium and additional 12% compensation,
on or before 5th
June, 2010. Till further order, the compensation amount shall not be
disbursed.
The
learned Assistant Government Pleader will place on record copy of the
awards in L.A.R. Case Nos.71/1995 to 86/1995 as well as L.R.C. Case
No.1388/2000.
(K.M.
Thaker, J.)
rakesh/
Top