Gujarat High Court Case Information System
Print
CA/8016/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 8016 of 2008
=========================================================
NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
Versus
HITESHBHAI
SUKHABHAI SINCE DECD. THRO' PARVATIBEN SUKHABHAI & 1 -
Respondent(s)
=========================================================
Appearance
:
MS
LILU K BHAYA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 06/08/2008
ORAL
ORDER
1. Heard
learned advocate Ms.Lilu K. Bhaya for the applicant ? Assurance Co.
2. Rule,
returnable on 8.9.2008.
3. Learned
advocate Mr.Bharat Jani waives service of notice of rule on behalf of
respondent No.1.
4. Ad-interim
relief in terms of Para.5(A) on condition that applicant ?
appellant shall deposit the entire award amount together with cost
and interest with the claims Tribunal within a period of one month
from the date of receiving the copy of this order.
5. After
realizing the amount from the applicant ? Insurance Co., the claims
Tribunal is directed to pay 30% amount to Parvatiben wd/o Sukhabhai
Rathod by account payee cheque and rest of 70% amount be invested in
any nationalized bank initially for a period of five years in the
name of respondent claimant and the FDR shall remain with the Nazar
of the claims Tribunal and respondent claimant is entitled the
periodical interest upon the said FDR. The aforesaid FDR be renewed
periodically so long the appeal remains pending before this Court.
6. The
amount of Rs.25,000/- deposited in the Registry of this Court, be
transmitted to the claims Tribunal immediately.
(H.K.RATHOD,J.)
(vipul)
Top