Gujarat High Court Case Information System
Print
CA/5480/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 5480 of 2008
In
FIRST
APPEAL No. 2284 of 2008
=========================================================
NEW
INDIA ASSURANCE CO. LTD. - Petitioner(s)
Versus
SHANTABEN
RAGHUBHAI DANGER & 7 - Respondent(s)
=========================================================
Appearance
:
MR
GC MAZMUDAR for
Petitioner(s) : 1,MR HG MAZMUDAR for Petitioner(s) : 1,
None for
Respondent(s) : 1 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 01/08/2008
ORAL
ORDER
Rule
returnable on 1/9/2008.
Ad
interim relief in terms of para 7(A) granted on condition that
applicant shall have to deposit 50% amount as liability fixed by
Tribunal together with cost and interest before the Tribunal on or
before 1/9/2008.
After
realizing the amount, Claims Tribunal is directed to pay 30% amount
by A/c payee cheque in the name of Shantaben Raghubhai Danger and
rest of the amount is to be invested in any Nationalize Bank for a
period of five years with periodical renewal. The FDR is in the
name of respondent claimants, but to be remained with Nazir
department of Tribunal.
The
respondent claimants are entitled interest upon said FDR till appeal
is finally decided by this Court.
The
Registry is directed to transmit Rs. 25,000/- which is deposited by
appellant before concern Tribunal.
(H.K.RATHOD,
J)
asma
Top