Gujarat High Court High Court

Oriental vs Mohmedhusain on 21 February, 2011

Gujarat High Court
Oriental vs Mohmedhusain on 21 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/597/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 597 of 2011
 

In


 

FIRST
APPEAL No. 101 of 2011
 

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

 

ORIENTAL
INSURANCE CO LTD., CHITRA CINEMA ROAD, GODHRA, - Petitioner(s)
 

Versus
 

MOHMEDHUSAIN
BABUBHAI SHAIKH & 9 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KK NAIR for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 5,7 -
10. 
MR P B KHAMBHOLJA for Respondent(s) : 1 - 5. 
- for
Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 21/02/2011 

 

 
 
ORAL
ORDER

Mr.

P.B. Khambhoja, learned advocate appears for respondent Nos. 1 to 5.

Interim
relief granted earlier stands confirmed on condition that the
applicant deposits the entire awarded amount, if not already
deposited, with the Tribunal within a period of eight weeks from
today. 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 claimants are permitted to withdraw 30%
of the balance of the awarded amount as directed by the Tribunal by
Account Payee cheque which will be adjusted at the time of disposal
of the appeal. Rule is made absolute accordingly.

(K.S.JHAVERI,
J.)

niru*

   

Top