Gujarat High Court Case Information System
Print
FA/3145/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3145 of 2010
With
CIVIL
APPLICATION No. 12285 of 2010
In
FIRST APPEAL No. 3145 of 2010
=========================================================
ICICI
LOMBARD GENERAL INS. CO LTD ZODIAC SQUARE - Appellant(s)
Versus
SURESH
KESHA & 7 - Defendant(s)
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Appellant(s) : 1,
NOTICE SERVED for Defendant(s) : 1 - 2.
MS
KARUNA V RAHEVAR for Defendant(s) : 3,
NOTICE UNSERVED for
Defendant(s) : 4, 8,
SERVED BY AFFIX.(N) for Defendant(s) : 5 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/03/2011
ORAL
ORDER
order
in First Appeal.
Appeal is admitted.
(K.S.JHAVERI,J.)
order
in Civil Application.
Interim
relief is granted against execution of the impugned award on
condition that the applicant deposits with the Tribunal the entire
awarded amount. 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 Fixed Deposit receipt shall be kept with the Nazir of the
Tribunal. The periodical interest that may be accrued on the said
deposit shall be paid to the original claimants. Application stands
disposed of accordingly.
(K.S.JHAVERI,
J)
pawan
Top