Citation : 2021 Latest Caselaw 3611 Guj
Judgement Date : 1 March, 2021
C/FA/1238/2020 IA ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL APPLICATION (FOR STAY) NO. 1 of 2019
In R/FIRST APPEAL NO. 1238 of 2020
With
CIVIL APPLICATION (FOR STAY) NO. 1 of 2019
In R/FIRST APPEAL NO. 1239 of 2020
With
CIVIL APPLICATION (FOR STAY) NO. 1 of 2019
In R/FIRST APPEAL NO. 1240 of 2020
==========================================================
GENERAL MANAGER ONGC Versus PATEL NANDUBHAI SOMABHAI ========================================================== Appearance:
for the PETITIONER(s) No. MRS SUMAN KHARE for the PETITIONER(s) No. MR RUDRA V TRIVEDI for the RESPONDENT(s) No. RULE SERVED for the RESPONDENT(s) No. ==========================================================
CORAM: HONOURABLE MR. JUSTICE R.M.CHHAYA and HONOURABLE MR. JUSTICE R.P.DHOLARIA
Date : 01/03/2021
IA ORDER (PER : HONOURABLE MR. JUSTICE R.M.CHHAYA)
Heard learned advocates appearing for the respective parties.
Learned advocate appearing for the appellant states that the amount as per the earlier order dated 04.01.2021 is deposited with the Reference Court.
In view of the above, the impugned judgment and order is stayed till final disposal of the appeals. The Reference Court shall invest 50% of the amount in a cumulative Fixed Deposit Receipts in a nationalized Bank initially for a period of 3 years and renewable
C/FA/1238/2020 IA ORDER
from time to time for similar period till final disposal of the appeal and remaining 50% of the amount shall be given to the claimants upon proper verification.
With the aforesaid observations, the Civil Applications are disposed of. Rule made absolute accordingly.
(R.M.CHHAYA, J)
(R.P.DHOLARIA, J) BIJOY B. PILLAI
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!