Gujarat High Court High Court

New vs Gigabhai on 21 November, 2011

Gujarat High Court
New vs Gigabhai on 21 November, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/3318/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3318 of 2011
 

With


 

CIVIL
APPLICATION No. 11425 of 2011
 

In
FIRST APPEAL No. 3318 of 2011
 

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

 

NEW
INDIA ASSURANCE COMPANY LIMITED - Appellant(s)
 

Versus
 

GIGABHAI
MERABHAI DABHI & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
SHALIN N MEHTA for
Appellant(s) : 1, 
None for Defendant(s) : 1, 1.2.1, 1.2.2, 1.2.3,
1.2.4,1.2.5 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 21/11/2011 

 

 
 
ORAL
ORDER

Admit.

(K.S.JHAVERI,
J.)

ORDER
IN CIVIL APPLICATION

Rule
returnable on 26.12.2011. There
will be ad interim relief in terms of paragraph 4(A) on condition
that the applicant will deposit the entire amount awarded by the
Tribunal with the Tribunal on or before the returnable date. On
deposit of the said amount, 70% of the same shall be invested in the
name of the Nazir of the Tribunal with a nationalized Bank initially
for a period of three years and on maturity shall be renewed by one
year at a time without any further orders in this regard till the
disposal of the appeal. The Fixed Deposit Receipt shall be retained
with the Nazir of the Tribunal. The periodical interest that may be
accrued on the said deposit shall be paid to the concerned
respondents-original claimants pending this appeal. The
further orders as to disbursement of the balance 30% amount will be
passed on the returnable date. Direct service is permitted.

(K.S.JHAVERI,
J.)

niru*

   

Top