Gujarat High Court High Court

National vs Shantaben on 13 October, 2010

Gujarat High Court
National vs Shantaben on 13 October, 2010
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3327/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 3327 of 2007
 

In


 

FIRST
APPEAL No. 1186 of 2007
 

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

 

NATIONAL
INSURANCE COMPANY - Petitioner(s)
 

Versus
 

SHANTABEN
W/O. KESHAVBHAI DHANABHAI MAKWANA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DAKSHESH MEHTA for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 13/07/2007 

 

 
 
ORAL
ORDER

The
present application is for interim injunction pending the First
Appeal.

Heard
Mr. Mehta for the applicant. The respondents are served but nobody
has appeared on behalf of the respondents.

This
court had passed order of granting ad-interim relief on condition to
deposit amount as per the order dated 27.04.2007. Mr. Mehta,learned
Counsel for the applicant declares before this Court that the amount
has been deposited and the condition is complied with. Hence,
ad-interim relief granted earlier shall continue as interim relief.

As
per the order dated 27.04.2007 passed by this Court in the present
application, the amount of admitted liability of Rs. 2,89,600/- is
outside the scope of the appeal and therefore the said order shall
continue. So far as the amount of liability under challenge of Rs.
1,20,000/- together with proportionate interest and cost is
concerned, the same shall be invested by the tribunal in the
nationalised Bank for the period of 5 years with the clause of
renewal in the event appeal is not finalised before the due date and
with the further condition that the claimant shall not be entitled
to raise any loan over such investment but shall be entitled to
interest periodically as and when it becomes due.

Application
is allowed to the aforesaid extent. Rule made absolute accordingly.

(JAYANT PATEL, J.)

Suresh*

   

Top