Gujarat High Court High Court

National vs Saujpara on 26 August, 2008

Gujarat High Court
National vs Saujpara on 26 August, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/9933/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 9933 of 2008
 

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

 

NATIONAL
INSURANCE CO LTD - Petitioner(s)
 

Versus
 

SAUJPARA
DEVI RAJBANSI & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SUNIL B PARIKH for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 26/08/2008 

 

 
 
ORAL
ORDER

Rule
returnable on 30/9/2008.

Ad
interim relief in terms of para 6(i) on condition that applicant
shall have to deposit entire amount as awarded by Claims Tribunal
together with cost and interest on or before returnable date with
claims Tribunal.

After
realizing said amount from Insurance company, it is directed to
claims Tribunal to pay 30% amount to respondent claimant Saujpara
Devi Rajbansi Singh bhunisingh by A/c payee cheque in her name and
rest of amount is to be invested in any Nationalized bank for a
period of three years with periodical renewal till appeal is finally
decided by this Court.

The
FDR is in the name of respondent claimants to be remained with Nazir
department of claims Tribunal and respondent claimants are entitled
for periodical interest upon said FDR till appeal is finally decided
by this Court.

The
amount, which has been deposited by Insurance company in the
Registry of this Court is to be transmitted immediately to concern
claims Tribunal without fail.

(H.K.RATHOD,
J)

asma

   

Top