Gujarat High Court
New vs Hiralal on 31 July, 2008
Gujarat High Court Case Information System
Print
CA/14303/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 14303 of 2007
In
FIRST
APPEAL No. 5145 of 2007
=========================================================
NEW
INDIA ASSURANCE CO.LTD. - Petitioner(s)
Versus
HIRALAL
GOMAJI MORIYA (REGAR) & 3 - Respondent(s)
=========================================================
Appearance
:
MR
HASMUKH THAKKER for
Petitioner(s) : 1,
MR HARSHAD K PATEL for Respondent(s) : 1 -
3.
RULE SERVED for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 31/07/2008
ORAL
ORDER
1.
Heard learned advocates appearing for
the parties.
2. Since
entire awarded amount is deposited by the applicant, interim relief
granted earlier is confirmed. It
will be open for the original claimant to withdraw the principal
amount, which is deposited by the applicant. The amount of interest
and penalty, which has been deposited by the applicant, will be kept
in a fixed deposit. Accordingly, this Civil Application is allowed.
Rule is made absolute with no order as to costs.
3. Appeal
is fixed for final hearing on 16th September, 2008.
(K.S.Jhaveri,
J.)
*malek
Top