Gujarat High Court High Court

Oriental vs Munnabhai on 30 November, 2010

Gujarat High Court
Oriental vs Munnabhai on 30 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12668/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 12668 of 2010
 

In
FIRST APPEAL No. 3206 of 2010
 

To


 

CIVIL
APPLICATION - FOR STAY No. 12671 of 2010
 

In
FIRST APPEAL No. 3209 of 2010
 

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


 

ORIENTAL
INSURANCE COMPANY LIMITED(SUBSIDIARY OF GENERAL INS - Petitioner(s)
 

Versus
 

MUNNABHAI
JERAMBHAI KOLI MINOR & 2 - Respondent(s)
 

=========================================================
Appearance : 
MS
KARUNA V RAHEVAR for Petitioner(s) : 1, 
RULE NOT RECD BACK for
Respondent(s) : 1, 3, 
MRYJPATEL for Respondent(s) :
2, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 30/11/2010 

 

 
 
ORAL
ORDER

Ad
interim stay granted earlier is confirmed on the same terms and
conditions. Out of the amount deposited by the applicants, 70% shall
be invested by way of a fixed deposit in the name of Nazir of the
Tribunal with a nationalized bank initially for a period of three
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.
Remaining 30% of the amount
will be paid to the claimant by account pay cheque after proper
verification. Rule is made absolute accordingly with no order as to
costs.

(K.S.JHAVERI,J.)

pawan

   

Top