Gujarat High Court Case Information System
Print
CA/4932/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 4932 of 2010
In
FIRST
APPEAL No. 1219 of 2010
=========================================================
UNITED
INDIA INSURANCE CO LTD - Petitioner(s)
Versus
JASUBEN
PUNABHAI CHAVDA & 1 - Respondent(s)
=========================================================
Appearance :
MR
MAULIK J SHELAT for
Petitioner(s) : 1,
None for Respondent(s) : 1 - 2.
SERVED BY
RPAD - (R) for Respondent(s) : 1.2.1 - 2.
DS AFF.NOT FILED (R) for
Respondent(s) : 1.2.2, 1.2.3,1.2.4
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 16/08/2010
ORAL
ORDER
1. Rule
was issued and it is served but nobody appears.
2. Heard
Learned Advocate Mr. Maulik J. Shelat for the applicant appellant
insurance company. The present Civil Application is for stay of
the judgment and award dated 30.11.2009 passed in Motor Accident
Claim Petition No.46 of 2009 by the Motor Accident Claims Tribunal
(Main), Rajkot . The learned Advocate for the applicant states that
the amount is deposited.
3. The
Tribunal is directed to deposit this amount in a Fixed Deposit
Receipt with a Nationalized Bank initially for a period of three
years subject to periodical renewal till the disposal of the First
Appeal.
4. The
Tribunal is directed to pay the interest accruing on the F.D.R. every
month to opponent No.1 the widow of the deceased and mother of
opponents Nos. 2 to 4 minor children at the time of filing of the
claim petition, on proper verification.
Civil
Application is allowed to the aforesaid extent.
(RAVI
R. TRIPATHI, J.)
jani
Top