Gujarat High Court
National vs Chandulal on 22 December, 2010
Gujarat High Court Case Information System
Print
CA/11619/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 11619 of 2010
In
FIRST
APPEAL No. 2963 of 2010
=========================================================
NATIONAL
INSURANCE CO LTD, REGISTERED OFFICE AT 1, MIDDLETON - Petitioner(s)
Versus
CHANDULAL
HARGOVANDAS PATEL & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SUNIL B PARIKH for
Petitioner(s) : 1,
MR TEJAS P SATTA for Respondent(s) : 1 - 2.
MR
JAYESH V PATEL for Respondent(s) : 1 - 2.
RULE SERVED for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/12/2010
ORAL
ORDER
The
Tribunal is directed to invest the entire amount to be deposited by
the applicant in a
Nationalized Bank by way of an FDR initially for a period of three
years and the same shall be renewed from time to time till final
disposal of the main appeal. The Tribunal is directed to pay
quarterly interest accumulated on the said FDR to the concerned
opponent-orig.claimants by an account payee cheque. The FDR be
retained by the Nazir of the Tribunal.
Rule
is made absolute accordingly with no order as to costs.
(K.S.
Jhaveri, J)
Aakar
Top