Gujarat High Court High Court

Tadvi vs Sardar on 15 April, 2011

Gujarat High Court
Tadvi vs Sardar on 15 April, 2011
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5081/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5081 of 2008
 

 
=================================================
 

TADVI
PRATAPKUMAR RAMESHCHAND-RA & 27 - Petitioner(s)
 

Versus
 

SARDAR
SAROVAR NARMADA NIGAM LIMITED & 2 - Respondent(s)
 

=================================================
 
Appearance
: 
MR
SHALIN N MEHTA for Petitioner(s) : 1 - 28. 
RULE SERVED BY DS for
Respondent(s) : 1, 
MR SP HASURKAR for Respondent(s) : 1 - 3. 
MS
SEJAL K MANDAVIA for Respondent(s) : 1 -
3. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

						Date
: 20/01/2011 

 

 
ORAL
ORDER

BELOW OFFICE NOTE:

This
Court, by judgement and order dated 12.10.2010 dismissed the matter.
While dismissing the matter the Court directed the Registry to return
the amount deposited by the respondents to the respondents by account
payee cheque. It was also ordered that the cheque be issued on or
before 25th October 2010. There being more than one
respondent the Registry has raised question that the cheque be issued
in whose favour. That is why the matter is notified before this
Court.

2. It
is clarified that the amount be paid to respondent no.1 by drawing
account payee cheque in the name of respondent no.1. It is further
clarified that the amount be paid with interest which might have
accrued thereon. It is further directed that the account payee
cheque shall be given on or before 25th January 2011. The
Office Note is disposed of.

(RAVI
R. TRIPATHI, J.)

karim

   

Top