Gujarat High Court High Court

Oriental vs Suratiben on 30 September, 2010

Gujarat High Court
Oriental vs Suratiben on 30 September, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8836/2010	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 8836 of 2010
 

In


 

FIRST
APPEAL No. 2278 of 2010
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
 
 
=================================================


 
	  
		 
			 

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 ?
		
	

 

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


 

ORIENTAL
INSURANCE CO LTD - Petitioner
 

Versus
 

SURATIBEN
SHANABHAI HARIJAN & 6 - Respondents
 

=================================================
 
Appearance : 
MR
RAJNI H MEHTA for Petitioner: 
MR MTM HAKIM for Respondents : 1 -
4. 
RULE SERVED for Respondents : 5 - 6. 
MRHARSHITSTOLIA for
Respondent : 7, 
MRPARTHSTOLIA for Respondent :
7, 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 30/09/2010 

 

 
 
ORAL
JUDGMENT

Main
matter, i.e. First Appeal No. 2278 of 2010 has already been
admitted. On 26/8/2010, this Court has passed the order (Coram: Ravi
R. Tripathi, J), directing the Tribunal to deposit the amount
initially for a period of 3 (three) months, and further orders were
to be passed after hearing the parties.

Today,
this Court heard learned advocate for the parties. Looking to the
controversy involved in the matter and the stand taken by the
insurance company, the entire amount is required to be deposited in
a nationalized bank, initially for a period of five (5) years. In
case the appeal is not disposed of by the date of maturity, then the
amount be reinvested for an appropriate period or till the final
disposal of the appeal. The amount be deposited in the name of
Nazir of the concerned Court / Tribunal along with the claimants.
The interest accrued there from be paid to the claimants
periodically. Claimants are at liberty to approach the Tribunal for
apportionment of their interest share, which shall be decided by the
Tribunal in accordance with law.

In
view of above, the impugned award shall remain stayed till final
disposal of the appeal, subject to the directions herein above.
Civil application stands disposed of. Rule made absolute. No costs.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top