Gujarat High Court High Court

United vs Yashpal on 29 March, 2011

Gujarat High Court
United vs Yashpal on 29 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/920/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 920 of 2011
 

With


 

CIVIL
APPLICATION No. 3317 of 2011
 

In
FIRST APPEAL No. 920 of 2011
 

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

 

UNITED
INDIA INSURANCE CO LTD - Appellant(s)
 

Versus
 

YASHPAL
ANILABHAI MAKWANA & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
GC MAZMUDAR for
Appellant(s) : 1,  
MR NAGESH C SOOD for Defendant(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 29/03/2011 

 

 ORAL
ORDER

IN FIRST APPEAL :

The
appeal is ADMITTED.

(K.S.

Jhaveri, J)

ORAL
ORDER IN CIVIL APPLICATION
:

RULE,
returnable on 09th May 2011.
There will be ad interim relief in terms of paragraph 7(A) on
condition that the applicant will deposit the entire decreetal amount
with the trial Court before the returnable date. The trial Court
will, in turn, invest 70% amount in a

Nationalized Bank by way of an FDR initially for a period of three
years and the same shall be renewed from time to time till final
disposal of the main appeal. The FDR be retained by the Nazir of the
authority. Further orders as to investment/ disbursement of the
balance 30% amount will be passed on the returnable date.

(K.S.

Jhaveri, J)

Aakar

   

Top