Gujarat High Court High Court

The vs Gunvantiben on 18 July, 2008

Gujarat High Court
The vs Gunvantiben on 18 July, 2008
Bench: H.K.Rathod
  
	 
	 
	 
	 
	 
	

 
 


	 

CA/7472/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 7472 of 2007
 

In


 

FIRST
APPEAL No. 2649 of 2007
 

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

 

THE
NEW INDIA ASSURANCE CO. LTD. - Petitioner(s)
 

Versus
 

GUNVANTIBEN
BALAKDAS & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SUNIL B PARIKH for
Petitioner(s) : 1, 
MS
AMRITA AJMERA for
Respondent(s) : 1
- 4. 
RULE
SERVED for
Respondent(s) : 5
- 6. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 18/07/2008 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.S.B.Parikh for the applicant and learned advocate
Ms.Amrita Ajmera for respondent Nos. 1 to 4.

2. First
Appeal No.2649 of 2007 is already admitted by this Court on 1.5.2008.

3. In
present application, rule is issued by this Court, making it
returnable on 30.6.2008. Ad-interim is granted to the extent that the
amount, which is deposited by the applicant but has not been
disbursed or invested, shall not be disbursed or invested in the
meantime.

4. Learned
advocate Mr.Parikh for the applicant ý Assurance Co. submitted that
total amount awarded by the tribunal is Rs.8,06,940/- with 9%
interest. The award passed by claims Tribunal is dated 24.10.2005.
Date of accident is 2.11.1996. The Insurance Co. has deposited the
amount, total of which comes to Rs.13,84,604/-.

5. Learned
advocate Ms.Amrita Ajmera for the respondents claimants submitted
that challenge by the applicant ý Assurance Co. is restricted to
the extent of Rs.4 lacs. Therefore, rest of the amount may be
disbursed in favour of respondents claimants or interest may be given
to the claimants from the aforesaid amount.

6. I
have considered the submissions made by both the learned advocates.
That 30% disbursement is already made in favour of respondents
claimants from the amount so deposited by the applicant Assurance Co.
as per the direction of the claims Tribunal. That fact is not
disputed by learned advocate Ms.Ajmera.

7. In
view of the above fact, let rest of the entire amount be invested in
FDRs with any nationalized bank initially for a period of five years
with periodical renewal in the name of respondents claimants and
original FDRs shall remain with the Nazir of the claims Tribunal.
However, the respondents claimants are entitled the periodical
interest from the aforesaid FDRs till the appeal is finally decided
by this Court. Accordingly, rule is made absolute to aforesaid
extent.

(H.K.RATHOD,J.)
(vipul)