Gujarat High Court
United vs Unknown on 19 June, 2008
Gujarat High Court Case Information System
Print
CA/3437/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 3437 of 2008
In
FIRST
APPEAL No. 1366 of 2008
=========================================================
UNITED
INDIA INSURANCE COMPANY LTD - Applicant(s)
Versus
SHANKERBHAI
UDESINH KHANT & 3 - Opponent(s)
=========================================================
Appearance
:
MR
MAULIK J SHELAT for
Applicant(s) : 1,
HL PATEL ADVOCATES for Opponent(s) : 1,
RULE
SERVED for Opponent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
Date
: 19/06/2008
ORAL
ORDER
Heard
the learned advocates on interim relief.
Pending
the Appeal, there shall be interim stay in terms of paragraph 3(A).
The award amount deposited in the
trial Court be invested in fixed deposit in a nationalized bank for a
period of five years. On expiry of the period of five years, the
fixed deposit be renewed for every two years till the Appeal is heard
and finally decided. Civil Application stands disposed of.
(Ms.R.M.Doshit,
J.)
/moin
Top