Gujarat High Court High Court

New vs Prabhashanker on 15 July, 2010

Gujarat High Court
New vs Prabhashanker on 15 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5103/2010	 1/ 2	ORDER 
 
 

	

 

 


 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CIVIL
APPLICATION - FOR STAY No. 5103 of 2010
 

 


 

in


 

FIRST
APPEAL No. 1268 of 2010
 

 


 

 
=================================================
 

NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
 

Versus
 

PRABHASHANKER
SOMNATH GOR & 2 - Respondent(s)
 

=================================================
 
Appearance
: 
MR
GC MAZMUDAR for Petitioner(s) : 1,MR HG MAZMUDAR for Petitioner(s) :
1, 
MR.HIREN M MODI for Respondent(s) : 1, 
MR. SAHIL M SHAH for
Respondent(s) : 2, 
SERVED BY AFFIX.-(R) for Respondent(s) :
3, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 15/07/2010 

 

 
 


 

ORAL
ORDER

Rule
is already issued on 11th May 2010 and made returnable on
22nd June 2010. Learned advocate Mr.Hiren M. Modi appears
for respondent no.1, Mr.Sahil M. Shah for respondent no.2. Respondent
no.3 though served has chosen not to appear.

Ad
interim relief granted on 11the May 2010 to operate till final
disposal of this appeal. Interim relief is modified to the extent
that the investment which is ordered for a period of 9 months be made
in a Cumulative Fixed Deposit Account of any Nationalized Bank in
the name of respondent /claimants initially for a period of three
years with periodical renewals till the appeal is
finally decided by this Court. Though the amount is deposited in the
name of the respondent/ claimants, the Fixed Deposit Receipt shall
remain with the Nazir of the Claims Tribunal till the appeal is
finally decided by this Court.

It
is clarified that stay is only qua the appellant herein.

(RAVI
R. TRIPATHI, J.)

karim

   

Top