Gujarat High Court
New vs Ramvruksh on 24 July, 2008
Gujarat High Court Case Information System
Print
CA/699720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 6997 of 2008
In
FIRST
APPEAL No. 2704 of 2008
=========================================================
NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
Versus
RAMVRUKSH
@ RAMBRIDGE MUNESHWAR YADAV & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AJAY R MEHTA for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/07/2008
ORAL
ORDER
It
appears that the respondents have not been served yet. Civil
application is adjourned to 12.08.2008.
However,
in the meantime the Workmen’s Compensation Commissioner is hereby
directed to invested the amount in a Fixed Deposit with a
nationalised bank for an initial period of one year and be renewed
each year till and subject to the outcome of the appeal. The
periodic interest shall continue to accrue and be added to the
deposit. The amount shall not be disbursed without the order of
this Court.
(K.S.
JHAVERI, J.)
Divya//
Top