Gujarat High Court High Court

Oriental vs Laxmiben on 24 February, 2011

Gujarat High Court
Oriental vs Laxmiben on 24 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/458/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 458 of 2011
 

With


 

CIVIL
APPLICATION No. 1978 of 2011
 

In
FIRST APPEAL No. 458 of 2011
 

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

 

ORIENTAL
INSURANCE CO LTD (HUB) - Appellant(s)
 

Versus
 

LAXMIBEN
LAKHABHAI GADHAVI & 6 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
RITURAJ M MEENA for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 24/02/2011 

 

 
 
ORAL
ORDER

order
in First Appeal.

Appeal is admitted.

(K.S.JHAVERI,J.)

order
in Civil Application.

Heard. Rule returnable on
5th April 2011.

There
will be ad interim relief in terms of paragraph 3(A) on condition
that the applicant will deposit the entire awarded amount with the
Tribunal before the returnable date. On the deposit
being made, 70% of the same will be invested by way of F.D.R. in a
nationalized Bank initially for a period of three years and on
maturity shall be renewed by one year at a time till the disposal of
the appeal.

The quarterly Interest accruing on such deposit will be
paid to the claimants.

The said FDR shall be retained with the Nazir of the Tribunal. The
further orders as to disbursement of the balance 30% amount will be
passed on the returnable date.

(K.S.JHAVERI,
J)

pawan

   

Top