Gujarat High Court Case Information System
Print
CA/545/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 545 of 2011
In
FIRST
APPEAL No. 3678 of 2010
=========================================================
IFFCO-TOKIO
GEN. INS. CO. LTD. - Petitioner(s)
Versus
RATHOD
SUMANSINH BALUSINH & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AJAY R MEHTA for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 2.
MR
R.K.MANSURI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 17/02/2011
ORAL
ORDER
Ad-interim
stay granted earlier is confirmed on condition that the applicant
shall deposit the decretal amount within a period of six
weeks
from today. On deposit of the amount the said amount shall be
invested in the name of the Nazir of the Tribunal with a nationalized
Bank initially for a period of three years and on maturity shall be
renewed by one year at a time without any further orders in this
regard till the disposal of the appeal. The periodical interest that
may be accrued on the said deposit shall be paid to the original
claimant pending this appeal. Rule is made absolute to the aforesaid
extent with no order as to costs.
Application
stands disposed of accordingly.
(K.S.JHAVERI,
J.)
niru*
Top