Gujarat High Court High Court

Reliance vs Babuji on 26 August, 2011

Gujarat High Court
Reliance vs Babuji on 26 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11535/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 11535 of 2010
 

In


 

FIRST
APPEAL No. 2930 of 2010
 

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


 

RELIANCE
GENERAL INSURANCE COMPANY LIMITED - Petitioner(s)
 

Versus
 

BABUJI
DHIRAJI THAKOR (PARMAR) & 4 - Respondent(s)
 

=========================================================
Appearance : 
MR
VIBHUTI NANAVATI for Petitioner(s) : 1, 
RULE SERVED for
Respondent(s) : 1, 
MRHARSHITSTOLIA for Respondent(s) : 2,4 -
5. 
MRPARTHSTOLIA for Respondent(s) : 2,4 - 5. 
None for
Respondent(s) :
3, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 01/12/2010 

 

 
ORAL
ORDER

Ad
interim stay granted earlier is confirmed on the same terms and
conditions. Out of the amount deposited by the applicants, 70% shall
be invested by way of a fixed deposit in the name of 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.
Interest accrued thereon will be paid to the applicants. Remaining
30% of the
amount will be paid to the claimant by account pay cheque after
proper verification. Rule is made absolute accordingly with no order
as to costs.

(K.S.JHAVERI,J.)

pawan

   

Top