Gujarat High Court High Court

First Appeal No. 108 Of 2005 vs Unknown on 31 March, 2011

Gujarat High Court
First Appeal No. 108 Of 2005 vs Unknown on 31 March, 2011
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     FIRST APPEAL No 108 of 2005
      with
      CIVIL APPLICATION NO 480 OF 2005



     --------------------------------------------------------------
     NEW INDIA ASSURANCE CO. LTD
Versus
     HEIR OF DECD. BAXIBEN         RUTHABHAI VASAVA
     --------------------------------------------------------------
     Appearance:
     1. First Appeal No. 108 of 2005
          MR RAJNI H MEHTA for Appellant No.
          .......... for Respondent No. 1-6


     --------------------------------------------------------------


              CORAM : HON'BLE THE CHIEF JUSTICE


                      HON'BLE MR.JUSTICE H.K.RATHOD


              Date of Order: 01/02/2005


ORAL ORDER

(Per : HON’BLE THE CHIEF JUSTICE)

ORDER ON APPEAL :

Admit.

ORDER ON CIVIL APPLICATION :

Rule. Subject to deposit of the award amount
with the Claims Tribunal concerned within two months, the
award shall remain stayed. The amount, if any, deposited
in the Registry of this Court under section 173 of the
Motor Vehicles Act, 1988 be transmitted to the MAC
Tribunal concerned which will invest both the amounts in
FDRs with the Nationalized Bank for a period of three
years in the first instance extendable in case the appeal
is not heard within this period.
[ BHAWANI SINGH ]
CHIEF JUSTICE

[ H.K.RATHOD ]
JUDGE

#vyas#