Gujarat High Court
New vs Nanduben on 17 June, 2010
Gujarat High Court Case Information System
Print
CA/3186/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 3186 of 2010
In
FIRST
APPEAL No. 700 of 2010
=========================================================
NEW
INDIA ASSURANCE CO LTD. - Petitioner(s)
Versus
NANDUBEN
W/O LAKHMANBHAI & 2 - Respondent(s)
=========================================================
Appearance
:
MS
LILU K BHAYA for
Petitioner(s) : 1,
None for Respondent(s) : 1, 1.2.1, 1.2.2,1.2.3
- 3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 17/06/2010
ORAL
ORDER
On
condition that the applicant-insurance company deposits the entire
awarded amount with interest and cost on or before 28th
June 2010, the execution and implementation of the impugned
award will remain stayed until then. Immediately after the amount is
deposited by the applicant-insurance company the learned Tribunal
will invest the amount in Fixed Deposits with a nationalized Bank
initially for a period of 3 months in the name of Nazir of the Court.
The Fixed Deposits will be renewed subject to and as per the orders
that may be passed hereinafter.
(K.M.THAKER,J.)
Suresh*
Top