Citation : 2021 Latest Caselaw 2309 Guj
Judgement Date : 12 February, 2021
C/FA/1930/2020 IA ORDER
IN THEHIGHCOURTOF GUJARATAT AHMEDABAD
CIVILAPPLICATION(FORSTAY) NO. 1 of 2020
In R/FIRSTAPPEALNO. 1930of 2020
With
CIVILAPPLICATION(FORSTAY) NO. 1 of 2020
In R/FIRSTAPPEALNO. 1931of 2020
With
CIVILAPPLICATION(FORSTAY) NO. 1 of 2020
In R/FIRSTAPPEALNO. 1932of 2020
With
CIVILAPPLICATION(FORSTAY) NO. 1 of 2020
In R/FIRSTAPPEALNO. 1933of 2020
With
CIVILAPPLICATION(FORSTAY) NO. 1 of 2020
In R/FIRSTAPPEALNO. 1934of 2020
==========================================================
SPECIALLANDACQUISITIONOFFICER,DEPUTYCOLLECTOR Versus RABARIJALUBENCHEHARBHAI ========================================================== Appearance:
MS. NIDHIVYAS,ASSISTANTGOVERNMENTPLEADERfor the PETITIONER(s)No. MRJINESHH KAPADIAfor the RESPONDENT(s)No. MRTUSHARCHAUDHARYfor the RESPONDENT(s)No. ==========================================================
CORAM: HONOURABLE MR. JUSTICE BIREN VAISHNAV
Date: 12/02/2021
IA ORDER
Rule returnable forthwith in civil application Nos 1 of 2020 in
FA No. 1932 and 1933 of 2020. Mr. Jinesh Kapadia, learned
advocate appears for the respondents - claimants in these two civil
applications as well.
Learned advocate Mr.Kapadia, waives service of notice of rule
C/FA/1930/2020 IA ORDER
on behalf of the respective respondents - Claimants.
Mr.Kapadia, learned advocate for the respondents states that
50% of the amount deposited by the appellant has been withdrawn
by the claimants. There shall be interim relief by way of stay of the
execution, implementation and operation of the impugned
judgment and order passed by the Reference Court. The remaining
50% amount shall be invested in cumulative fixed deposit in any
nationalized bank initially for the period of three years, to be
renewed from time to time till final disposal of the appeal. The
claimants shall not be allowed premature withdrawal thereof or to
raise any borrowings on the basis of such investment. Original of
the Fixed Deposit may be retained in the custody of the Reference
Court. Civil Applications for stay are accordingly, allowed. Rule is
made absolute in each application.
(BIRENVAISHNAV,J) BIMAL
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!