Gujarat High Court Case Information System
Print
CA/16319/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 16319 of 2010
In
FIRST
APPEAL No. 4853 of 2010
=========================================
TORRENT
POWER LIMITED - Petitioner(s)
Versus
RUNU
GANGARAM DAKUA & 1 - Respondent(s)
=========================================
Appearance :
MR
KB PUJARA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/12/2010
ORAL
ORDER
RULE
returnable on 18.02.2011.
In
the meantime, Ad interim stay of the impugned decree on condition
that the applicant shall deposit the entire decreetal amount, on or
before the returnable date, in Fixed Deposit Receipt with a
nationalized bank initially for a period of three years and on
maturity shall be renewed by one year at a time without any further
orders in this regard till final disposal of the appeal. The F.D.R.
shall remain with the ‘Nazir’ of the Tribunal. The quarterly interest
accruing on such deposit shall be paid to the original plaintiff on
regular basis.
[K.S.JHAVERI,
J.]
JYOTI
Top