Citation : 2021 Latest Caselaw 5668 Guj
Judgement Date : 8 June, 2021
C/FA/1431/2020 IA ORDER DATED: 08/06/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL APPLICATION (FOR STAY) NO. 1 of 2020
In R/FIRST APPEAL NO. 1431 of 2020
==========================================================
DEPUTY GENERAL MANAGER Versus PRAJAPATI MAFABHAI VANABHAI ========================================================== Appearance:
for the PETITIONER(s) No. MR AJAY R MEHTA for the PETITIONER(s) No. RULE SERVED for the RESPONDENT(s) No. ==========================================================
CORAM: HONOURABLE MR. JUSTICE N.V.ANJARIA
Date : 08/06/2021
IA ORDER Heard learned advocate Mr.Ajay Mehta for the applicant. Rule is served, however, nobody has been appearing on behalf of the respondents.
2. It was by order dated 2.3.2021 that this Court has granted adinterim relief to the applicant appellant staying the judgment and award of the Reference Court on condition of deposit of the awarded amount.
3. Today when the Civil Application comes up for consideration, it was stated by learned advocate for the applicant that the said condition is complied with and the amount is deposited with the Reference Court concerned.
4. In that view, adinterim relief granted as per order dated 2.3.2021 stands confirmed on the same terms and conditions.
C/FA/1431/2020 IA ORDER DATED: 08/06/2021
5. This application is disposed of making rule absolute accordingly.
The original complainants are not precluded from filing separate application for disbursement of the part of the awarded amount to be considered on its own merits and in accordance with law.
(N.V.ANJARIA, J) Manshi
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!