Gujarat High Court High Court

New vs Vijuben on 25 August, 2008

Gujarat High Court
New vs Vijuben on 25 August, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1862/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1862 of 2008
 

With


 

CIVIL
APPLICATION No. 4515 of 2008
 

In
FIRST APPEAL No. 1862 of 2008
 

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

 

NEW
INDIA ASSURANCE CO LTD - Appellant(s)
 

Versus
 

VIJUBEN
JAGABHAI RABARI & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
LILU K BHAYA for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 25/08/2008 

 

 
 
ORAL
ORDER

Heard
learned Advocate Ms. Lilu K.Bhaya for the appellant Insurance
Company.

Considering
her submissions, First Appeal admit.

In
Civil Application No. 4515 of 2008, rule returnable on 26.9.2008. Ad
interim relief in terms of para 5(A) on a condition that the
applicant shall have to deposit entire amount awarded by the claims
tribunal together with interest and costs before the claims tribunal
on or before the returnable date.

Amount
if any deposited by the appellant in the Registry of this Court be
transmitted to the Claims Tribunal concerned immediately.

After
realizing the amounts by the claims tribunal, it is directed to the
claims tribunal to pay 30% amount to the claimant Vijuben Jagabhai
Rabari by way of an account payee cheque drawn in her favour and
rest of the amount is to be invested in any nationalized bank
initially for a period of five years with cumulative interest with
periodical renewal from time to time in the name of the respondent
claimant but the FDR to remain with the Nazir of the claims tribunal
concerned till the appeal is decided by this Court. The respondents
claimants are not entitled to any amount of interest upon FDR till
appeal is finally decided by this Court.

(H.K.

Rathod,J.)

Vyas

   

Top