Gujarat High Court High Court

United vs Dhoriben on 25 April, 2011

Gujarat High Court
United vs Dhoriben on 25 April, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2224/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 2224 of 2011
 

In


 

FIRST
APPEAL No. 547 of 2011
 

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


 

UNITED
INDIA INSURANCE COMPANY LTD. - Petitioner(s)
 

Versus
 

DHORIBEN
PUNIYABHAI RATHWA & 8 - Respondent(s)
 

=========================================================
 
Appearance : 
MS
HINA DESAI for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 6,
9, 
UNSERVED-EXPIRED (R) for Respondent(s) : 7, 
None for
Respondent(s) :
8, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
        Date : 25/04/2011 

 

 
ORAL
ORDER

Though
served, none appears for the respondents.

Heard.

The ad-interim relief granted earlier stands confirmed and shall
continue as interim relief pending the final disposal of the appeal.
Out of the total amount deposited by the applicant before the
Tribunal concerned in pursuance of the order dated 23.02.2011, the
original claimants shall be permitted to withdraw 30% of the said
amount by Account Payee cheque after proper verification. The
periodical interest that may be accrued on the amount deposited shall
be paid to the original claimants. Final orders regarding
disbursement shall be passed at the time of final disposal of the
appeal.

With
the above observation and direction, the application stands disposed
of. Rule is made absolute to the above extent with no order as to
costs.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top