Citation : 2021 Latest Caselaw 2379 Guj
Judgement Date : 15 February, 2021
C/FA/4175/2019 IA ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL APPLICATION (FOR STAY) NO. 1 of 2019
In R/FIRST APPEAL NO. 4175 of 2019
==========================================================
LAND ACQUISITION AND REHABILITATION Versus RAMESHBHAI MANGABHAI KHANT ========================================================== Appearance:
MS. DHWANI TRIPATHI, ASSISTANT GOVERNMENT PLEADER for the PETITIONER(s) No. for the RESPONDENT(s) No. ==========================================================
CORAM: HONOURABLE MR. JUSTICE N.V.ANJARIA and HONOURABLE MR. JUSTICE A.S. SUPEHIA
Date : 15/02/2021
IA ORDER (PER : HONOURABLE MR. JUSTICE N.V.ANJARIA)
Heard learned Assistant Government Pleader Ms. Dhwani Tripathi for the appellants State and learned advocate Mr. Vijay Raval for the respondents claimants.
2. Stay was granted against the judgment and order impugned in the main First Appeal by this court as per order dated 18.9.2019. The awarded amount was already deposited.
3. Today, when the matter came up for consideration, learned Assistant Government Pleader stated that after deposit of the amount, the Reference Court has disbursed 50% of total deposited amount, whereas remainder amount has been invested in fixed deposit with nationalised bank.
C/FA/4175/2019 IA ORDER
4. In that view, stay granted by order dated 18.9.2019 stands confirmed in terms of directions for disbursement and investment.
5. Civil Application stands disposed of. Rule is made absolute.
(N.V.ANJARIA, J)
(A. S. SUPEHIA, J) C.M. JOSHI
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!