Gujarat High Court High Court

Icici vs Gulabbhai on 1 December, 2010

Gujarat High Court
Icici vs Gulabbhai on 1 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11015/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 11015 of 2010
 

In


 

FIRST
APPEAL No. 2780 of 2010
 

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


 

ICICI
LOMBARD GENERAL INSURANCE CO LTD - Petitioner(s)
 

Versus
 

GULABBHAI
VAJIRBHAI PATEL & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 2. 
MR
NIRAV R MISHRA for Respondent(s) : 1, 
MR DIVYESH A JOSHI for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 01/12/2010 

 

ORAL
ORDER

1. Heard
learned counsel for the respective parties.

Ad-interim
relief granted earlier to continue as interim relief pending the
final disposal of the appeal.

2. Out
of the total amount deposited by the applicant-Insurance Company, in
pursuance of the order of this Court, the original claimants shall be
permitted to withdraw 30% (thirty) of the said amount, by way of
Account Payee cheque, after proper verification. The balance 70%
(seventy) of the amount shall be invested in F.D.R. with a
nationalized Bank on long term basis and the same shall be renewed
from time to time, without any further orders in that regard from
this Court. The quarterly interest accruing on such deposit shall be
paid to the original claimants on
regular basis. Orders regarding disbursement shall be passed at the
time of final disposal of the appeal.

3. With
the above observation and direction, the application stands disposed
of. Rule is made absolute to the above extent with no order as to
costs.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top