Gujarat High Court Case Information System
Print
CA/3652/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 3652 of 2010
In
FIRST
APPEAL No. 748 of 2010
=========================================================
RELIANCE
GENERAL INSURANCE COMPANY LIMITED - Petitioner(s)
Versus
RAJESHKUMAR
RANJITSINH VAGHELA & 7 - Respondent(s)
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 19/04/2010
ORAL
ORDER
Rule
returnable on 13th May
2010. Until then the ad-interim relief in terms of paragraph
6(B) on condition that the applicant-appellant will deposit entire
decreetal amount along with the interest and cost on or before 12th
May 2010 with the learned Tribunal. Until the next date the Tribunal
will not disburse the amount deposited by the applicant-appellant
pursuant to this order. It is further directed that as soon as the
amount is deposited by the applicant-appellant initially the amount
shall be invested, for a period of six months in Fixed Deposits with
a Nationalised Bank in the name of the Nazir of the Court. The
opponents will not create any charge against the Fixed Deposits and
the learned Tribunal or bank will not permit the opponents or any one
on their behalf to create charge against the Fixed Deposits.
Direction with regard to investment for further period or
disbursement shall be passed after hearing the other side on next
date.
(K.M.THAKER,J.)
Suresh*
Top