Gujarat High Court High Court

Oriental vs Prajapati on 24 March, 2011

Gujarat High Court
Oriental vs Prajapati on 24 March, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/441/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 441 of 2009
 

With


 

CIVIL
APPLICATION No. 1076 of 2009
 

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

 

ORIENTAL
INSURANCE CO LTD - Appellant(s)
 

Versus
 

PRAJAPATI
CHARULATA KISHORBHAI & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
KK NAIR for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 05/02/2009 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. KK Nair on behalf of appellant.

Considering
submission. Appeal is Admitted.

ORDER
IN CIVIL APPLICATION NO. 1076/2009

Rule
returnable on 13/3/2009.

Meanwhile,
ad interim relief in terms of para 5(A) on condition that applicant
insurance company shall have to deposit entire awarded amounts
together with costs and interest before claims Tribunal, Bharuch on
or before returnable date.

After
realizing said amounts from insurance company, it is directed to
claims Tribunal, Bharuch to pay 30% amounts by A/c payee cheque to
Prajapati Charulata Kishorbhai and rest of amount is to be invested
in any Nationalized Bank with cumulative interest in the name of
respondent no. 1, but FDR is to be remained with Nazir of claims
Tribunal with periodical renewal till appeal is finally decided by
this Court. The respondent claimant is not entitled any amount of
interest upon said FDR till appeal is finally decided by this Court.

(H.K.RATHOD,
J)

asma

   

Top