Gujarat High Court Case Information System
Print
CA/5510/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 5510 of 2008
In
FIRST
APPEAL No. 2296 of 2008
=========================================================
NATIONAL
INSURANCE CO. LTD. - Petitioner(s)
Versus
RAJUBHAI
SHANABHAI VAGHRI & 1 - Respondent(s)
=========================================================
Appearance
:
MS
LILU K BHAYA for
Petitioner(s) : 1,
None for Respondent(s) : 1, 1.2.1,1.2.2 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 14/07/2008
ORAL
ORDER
Heard
learned advocate Ms. LK Bhaya on behalf of applicant.
Rule
returnable on 8/8/2008.
Meanwhile,
ad interim relief in terms of para 5(A) on condition that applicant
shall have to deposit entire amount as awarded by Tribunal, together
with interest and cost within a period of one month from the date of
receiving copy of this order.
The
Tribunal is directed to disburse said amount as per direction issued
by Tribunal to respondent claimants and invested 90% amount in FDR
in Nationalize Bank with cumulative interest while periodically
renewal till appeal is finally decided by this Court. The FDR will
be in the name of respondent claimants to be kept with Nazir
department of Tribunal.
The
respondent claimants are entitled periodical interest upon 90%
amount which has been deposited in FDR by the Tribunal.
(H.K.RATHOD,
J)
asma
Top