Gujarat High Court High Court

New vs Ravjibhai on 15 March, 2011

Gujarat High Court
New vs Ravjibhai on 15 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/881/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 881 of 2011
 

With


 

CIVIL
APPLICATION No. 3095 of 2011
 

In
FIRST APPEAL No. 881 of 2011
 

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

 

NEW
INDIA ASSURANCE CO LTD. - Appellant(s)
 

Versus
 

RAVJIBHAI
KACHRABHAI VAGHRI & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
VIBHUTI NANAVATI for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 15/03/2011 

 

 
 
ORAL
ORDER

order
in First Appeal.

Appeal
is admitted.

(K.S.JHAVERI,J.)

Order In Civil
Application.

1. Heard.

Rule returnable on 02nd
May 2011.

2. There
shall be interim stay in terms of Para 6(A) on condition that the
applicant shall deposit the entire awarded amount with the Tribunal
concerned before the returnable date. On deposit of the amount, the
original claimants, shall be permitted to withdraw 30% of the
amount, as has been directed by the Tribunal of its award. The
Tribunal concerned shall deposit the 70% balance amount in F.D.R. in
the name of the Nazir 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 F.D.R. shall be kept with the Nazir of the Tribunal.
The quarterly Interest accruing on such deposit will be paid to the
original claimants.

(K.S.JHAVERI,J.)

pawan

   

Top