Gujarat High Court High Court

Icici vs Hargovindbhai on 1 December, 2010

Gujarat High Court
Icici vs Hargovindbhai on 1 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2778/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2778 of 2010
 

With


 

CIVIL
APPLICATION No. 11009 of 2010
 

In


 

FIRST
APPEAL No. 2778 of 2010
 

 
=========================================================


 

ICICI
LOMBARD GENERAL INSURANCE COMPANY LIMITED - Appellant(s)
 

Versus
 

HARGOVINDBHAI
PARSOTAMBHAI PATEL & 2 - Defendant(s)
 

=========================================================
 
Appearance : 
MR
VIBHUTI NANAVATI for
Appellant(s) : 1, 
MR JIGAR G GADHAVI for Defendant(s) : 1, 
NOTICE
SERVED for Defendant(s) : 2 - 3.
 

MR
DARJI for Defendant :
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 01/12/2010 

 

ORAL
ORDER

1. Heard
learned counsel for the respective parties.

2. In
pursuance of the order dated 06.10.2010 passed by this Court, the
appellant-Insurance Company has deposited the entire awarded amount
before the Tribunal concerned.

3. This
appeal has been filed against an award passed u/s.140 of the Motor
Vehicles Act. Considering the facts and circumstances of the case and
keeping in mind the interest of the original claimants, the Tribunal
concerned is directed to invest the amount deposited by the
appellant-Insurance Company in F.D.R. with a nationalized bank,
initially, for a period of one year and the same shall be renewed
from time to time, until the final disposal of the claim petition
pending before the Tribunal concerned. The quarterly interest
accruing on such deposit shall be paid to the original claimants on
regular basis by way of Account Payee cheque after proper
verification.

4. It
is made clear that if, ultimately, the claim petition is allowed in
favour of the original claimants and the appellant-Insurance Company
is held liable, then payment to the original claimants shall be made
out of the aforesaid amount at the relevant time; lest it shall be
returned to the appellant-Insurance Company. Further, if the claim
petition is withdrawn, then also the amount shall be returned to the
appellant-Insurance Company. The Tribunal concerned is directed to
dispose of the claim petition within a period of three years from
today.

5. It
is made clear that this Court has not entered into the merits of the
case and therefore, the Tribunal concerned shall decide the claim
petition on merits and being uninfluenced by this order.

6. With
the above observation and direction, the appeal stands disposed of.
No costs.

[K.

S. JHAVERI, J.]

ORDER
IN CIVIL APPLICATION

In
view of the order passed in the main matter, the civil application
shall not survive. It stands disposed of accordingly. Rule is made
absolute in terms of the order passed in the main matter with no
order as to costs.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top