Gujarat High Court Case Information System
Print
CA/141/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 141 of 2005
In
FIRST
APPEAL No. 11 of 2005
==========================================
MINABEN
ARUNBHAI SHAH
Versus
BABUBHAI
CHUNILAL BHATT & 4
==========================================
Appearance
:
MR KV SHELAT for Petitioner(s)
: 1, 1.2.1, 1.2.2,1.2.3
NOTICE SERVED BY DS for Respondent(s) : 1
- 5.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 18/07/2008
ORAL ORDER
This
Court has passed the following order on 28th March, 2005.
?S The interim
order granted earlier shall continue to be in effect till the final
disposal of the appeal. We are told by the defendants that in
accordance with the directions of the trial Court as contained in the
decree, the defendants have deposited a sum of Rs.50,000/- for
payment to the plaintiffs.
As we have
admitted the appeal and the plaintiffs are not ready and willing to
withdraw the amount, we allow the defendants to withdraw the said
amount from the Court without prejudice to their rights.??
The
interim relief granted earlier vide the above order is confirmed till
the final disposal of the appeal.
In view of the above,
the present Civil Application is disposed of.
(K.S.JHAVERI,
J.)
Amit/-
Top