Gujarat High Court High Court

Oriental vs Panchal on 11 November, 2011

Gujarat High Court
Oriental vs Panchal on 11 November, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7194/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 7194 of 2011
 

In


 

FIRST
APPEAL No. 2051 of 2011
 

To


 

CIVIL
APPLICATION No. 7198 of 2011
 

In
 


FIRST APPEAL No. 2055 of 2011
 

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

 

ORIENTAL
INSURANCE CO LTD - Petitioner(s)
 

Versus
 

PANCHAL
HITENDRAKUMAR KASTURBHAI & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ANAL S SHAH for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 27/09/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

1.0
Mr.

Barot, learned advocate appears for original claimants of Civil
Application No.7194 of 2011 and Civil Application No.7195 of 2011.

2.0
Present
applications are for interim injunction pending First Appeal against
the judgment and award passed by the Tribunal which is impugned in
the concerned First Appeal. Considering the facts and circumstances,
there shall be interim injunction against execution of the judgment
and award of the Tribunal which is challenged in the concerned First
Appeal on the condition that applicants deposit entire awarded amount
to the extent of liability of applicants (80%) together with
proportionate costs
and interest with the Tribunal within a period of four weeks from
today.

3.0
We have heard learned counsel appearing for the applicants as well
as Mr. Barot, learned advocate appearing in two matters for the
original claimants on the aspect of withdrawal.

4.0
Considering the facts and circumstances, out of the amount which
may be deposited, the original claimants in Civil Application
Nos.7194 and 7195 of 2011 shall be permitted to withdraw 20% of the
amount and the remaining amount shall be invested by the Tribunal in
the Fixed Deposits Receipts initially for a period of three years and
such investment shall be renewed from time to time periodically till
the appeals are finally disposed and the concerned original claimants
shall be entitled to recover periodical interest as and when it
becomes due.

5.0
So far as Civil Application No.7196 of 2011 to Civil Application
No.7198 of 2011 are concerned, as none appear on behalf of
applicants, the Tribunal shall invest the amount in Fixed Deposits
Receipts for a period of one year and such investment shall be
renewed from time to time until further orders. It is also clarified
that the claimants concerned shall be at liberty to move an
appropriate application for withdrawal as may be permissible under
the law.

6.0
All applications are disposed of accordingly.

[Jayant
Patel, J.]

[R.

M. Chhaya, J.]

Amit

   

Top