Gujarat High Court Case Information System
Print
CA/2204/2011 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 2204 of 2011
In
FIRST
APPEAL No. 535 of 2011
For
Approval and Signature:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
EMPLOYEES
STATE INSURANCE CORPORATION - Petitioner(s)
Versus
SILVRAJ
CHELAIYA - Respondent(s)
=========================================================
Appearance :
MR
SACHIN D VASAVADA for Petitioner(s) : 1,
MR MUKESH H RATHOD for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 24/02/2011
ORAL
JUDGMENT
Rule.
Mr.Mukesh H.Rathod, learned counsel appears and waives service of
notice of rule for the respondent.
Heard
Mr.Vasavada learned counsel for the applicant and Mr.Rathod, learned
counsel for the respondent and as submitted by learned counsel, 20%
amount as ascertained by the Medical Appellate Tribunal shall be
paid to the respondent within one month hereof and remaining 30% of
the amount shall be deposited with the Registry of this Court within
a period of one month hereof by the appellant and the same amount
shall be invested in FDR in any nationalized Bank by the Registry
initially for the period of 3 years and with the condition that by
that period, if the main appeal is not decided, the same shall be
renewed at the interval of every year. Registry is further directed
to pay periodical interest on the deposited amount to the
respondent-workman in accordance with rules.
Subject
to above, Civil Application stands disposed of. Rule is accordingly
made absolute.
(J.C.UPADHYAYA,
J.)
(ashish)
Top