Gujarat High Court High Court

Union vs Rafiqbhai on 23 June, 2008

Gujarat High Court
Union vs Rafiqbhai on 23 June, 2008
Bench: S.R.Brahmbhatt
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/3030/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 3030 of 2008
 

In


 

FIRST
APPEAL No. 5296 of 2007
 

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

 

UNION
OF INDIA - Petitioner(s)
 

Versus
 

RAFIQBHAI
YUSUFBHAI RANIWALA - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
AVANI S MEHTA for
Petitioner(s) : 1, 
MR MAHESH B SHAH for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 23/06/2008 

 

 
 
ORAL
ORDER

1. Heard
learned counsel for the parties.

2. Mr.

Mahesh Shah, learned advocate appearing for the opponent submits that
non production of the original ticket in itself cannot be weighed
against the claimant as the ex-gratia amount is also paid to him as
his name did figure in the list of grievously hurt passengers. He
submits that the entire amount be ordered to be deposited and the
claimant be permitted to withdraw the same.

3. However,
in the alternative, Mr Shah submits that atleast an amount of Rs. 1
lakh out of the total Rs. 2 lakhs be permitted to be withdrawn and
the remaining amount of Rs. 1 lakh be ordered to be deposited in a
Nationalised Bank on Fixed Term Deposit and that interest there on be
passed on to the claimant.

4. As
a result of hearing and perusal of the documents, the application
deserves to be allowed. Accordingly, Civil Application is allowed.
Interim relief in terms of para 5(b) is granted on condition that the
applicant shall deposit the entire amount of Rs. 2 lakhs within a
period of two weeks from today. On such amount being deposited, Rs.
1 lakh be permitted to be withdrawn by the opponent-claimant and rest
of the amount of Rs. 1 lakh be deposited with a Nationalised Bank
initially for a period of two years and on maturity shall be renewed
by one year at a time without any further orders in this regard till
the disposal of the appeal. Rule is made absolute to the aforesaid
extent.

(S.R.BRAHMBHATT,
J.)

Divya//