Gujarat High Court High Court

Zonal vs Ashok on 12 May, 2011

Gujarat High Court
Zonal vs Ashok on 12 May, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16740/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16740 of 2010
 

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

 

ZONAL
MANAGER BANK OF INDIA - Petitioner(s)
 

Versus
 

ASHOK
M PANDYA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
NANAVATI
ASSOCIATES for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 -
2. 
MRHEMALKACHARYA for Respondent(s) : 1, 
MS NAYNABEN K GADHVI
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 12/05/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate MR. KD Gandhi for Nanavati Associates for
petitioner and learned advocate Mr. Hemal K. Acharya for respondent
NO.1.

It
is submitted by learned advocate Mr. Gandhi for petitioner that
remaining amount has already been deposited by petitioner in
registry of this Court.

Learned
Advocate Mr. Acharya for respondent NO.1 submitted that as per order
of this court dated 4th April, 2011, quarterly interest
may be ordered to be paid directly to bank account of respondent.
Let, for that, one separate application be preferred before
Registrar General of this Court and on that basis, it is directed to
Registrar General of this Court to put condition where investment
has been made in nationalized bank, so nationalized bank where
investment has been made in FDR is directed to deposit quarterly
interest accruing on such FDR directly in the bank account of
respondent NO.1 AM Pandya in Bank of India , Maninagar Branch,
Ahmedabad being SB Account NO. 200812110000023. Let these facts may
also be brought to notice of Registrar General of this court by
respondent NO.1 by filing application as directed above.

Accordingly,
ad interim relief granted by this court in terms of para 20(B) of
petition is confirmed on same conditions till matter is finally
decided by this court. Considering request made by learned Advocate
Mr. Acharya for respondent NO.1, present petition is fixed for final
hearing in second week of July, 2011.

(H.K.

Rathod,J.)

Vyas

   

Top