Gujarat High Court Case Information System Print FA/3100/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 3100 of 2008 With CIVIL APPLICATION No. 8330 of 2008 ========================================================= NATIONAL INSURANCE CO LTD - Appellant(s) Versus KANTABEN LALABHAI MAGANBHAI BHURIA & 6 - Defendant(s) ========================================================= Appearance : MR MEHUL SHARAD SHAH for Appellant(s) : 1, None for Defendant(s) : 1 - 7. ========================================================= CORAM : HONOURABLE MR.JUSTICE A.M.KAPADIA and HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 22/07/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Order
in First Appeal:
Appeal
is admitted.
Order in Civil
Application:
Rule.
Notice as to interim relief returnable on 26.8.2008. By way of
ad-interim relief, the impugned award dated 15.12.2007 rendered in
MACP No.5241 of 2004 (New) (MACP No.1253 of 2002 (old)) by the MACT
(Aux) Fast Track Court, Dahod is stayed on condition that the
applicant/appellant-National Insurance Company Limited deposits the
entire awarded amount together with interest at the rate of 8% per
annum from the date of the petition till realization with
proportionate costs on or before the returnable date with the
concerned Tribunal. This shall include the sum of Rs.25,000 deposited
before this Court at the time of filing of the appeal which shall be
transmitted to the concerned Tribunal on or before the returnable
date.
(A.M. Kapadia, J.)
(Z.K. Saiyed, J.)
…
(karan)
Top