Gujarat High Court Case Information System
Print
FA/416020/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4160 of 2008
To
FIRST
APPEAL No. 4179 of 2008
=========================================================
STATE
OF GUJARAT & 2 - Appellant(s)
Versus
YUSUF
ISMAIL ALI HASAN MUNSHI - Defendant(s)
=========================================================
Appearance
:
GMS
TRUSHA PATEL, AGP, for
Appellant(s) : 1
- 3.
None
for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/09/2008
ORAL
ORDER
Heard.
Admit. Paperbook shall be supplied within two weeks. The matter
shall be fixed for hearing on 13th October 2008.
[K.S.
JHAVERI, J.]
CIVIL
APPLICATION NOS.10167 TO 10186 OF 2008
Rule.
Mr. K.M. Sheth appears for respondents and waives service of rule.
Interim relief in terms of para 5(b) on condition of deposit of the
entire decretal amount on or before 13th October 2008. On
the amount being deposited, 40% thereof shall be allowed to be
withdrawn by the original claimants. The remaining amount shall be
invested in a fixed deposit in any nationalised bank on long term
basis. Rule is made absolute accordingly.
[K.S.
JHAVERI, J.]
ar
Top