Gujarat High Court Case Information System
Print
CA/3192/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 3192 of 2010
In
FIRST
APPEAL No. 702 of 2010
=========================================
NATIONAL
INSURANCE COMPANY - Petitioner(s)
Versus
RAMBHAI
MANDANBHAI THROUGH MANDANBHAI VALABHAI & 5 - Respondent(s)
=========================================
Appearance :
MR
DAKSHESH MEHTA for
Petitioner(s) : 1,
UNSERVED-EXPIRED (R) for Respondent(s) : 1,
MR
AR THACKER for Respondent(s) : 2 - 3.
RULE UNSERVED for
Respondent(s) : 4 - 5.
RULE SERVED for Respondent(s) :
6,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 12/07/2010
ORAL
ORDER
Heard
learned Advocate Mr.Mehta for the applicant and learned Advocate
Mr.Thacker for respondent Nos.2 and 3.
2. Stay
granted earlier is ordered to continue till final disposal of the
First Appeal. The application is disposed of accordingly.
3. Learned
Advocate Mr.Thacker for respondent Nos.2 and 3 requested that while
the amount awarded by MACT is ordered to be deposited in a Fixed
Deposit, the Tribunal be directed to pay interest to the claimants.
This
request is not granted in light of the fact that under the Workman
Compensation Act, an amount of Rs.2,50,000/- and odd was awarded, out
of which withdrawal of Rs.89,000/- is permitted by the Workmen
Compensation Commissioner and remaining amount is ordered to be
deposited in a Bank, of which withdrawal of interest is permitted.
(Ravi
R.Tripathi, J.)
*Shitole
Top