Gujarat High Court Case Information System
Print
CA/13801/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 13801 of 2010
In
FIRST
APPEAL No. 3536 of 2010
=========================================================
NATIONAL
INSURANCE CO LTD., REGISTERED OFFICE AT 3, MIDDLE - Petitioner(s)
Versus
RAJUBHAI
CHHOTUBHAI DHODIA PATEL & 4 - Respondent(s)
=========================================================
Appearance
:
MR
SUNIL B PARIKH for
Petitioner(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1,3 -
5.
DS AFF.NOT FILED (R) for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/03/2011
ORAL
ORDER
Though
served none appears for the respondents. Ad-interim relief granted
earlier is confirmed. The
original claimant/s shall be at liberty to withdraw 30% of the
deposited amount subject to the outcome of the appeal. The
remaining amount shall be invested by the Tribunal by way of a
fixed deposit with a nationalised 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 interest accruing on the said deposit shall
be paid quarterly to the claimant/s. The Fixed Deposit, though in
the name of the claimant/s, the receipt shall be retained by the
Tribunal. Rule is made absolute accordingly.
(K.S. JHAVERI, J.)
Divya//
Top