Gujarat High Court Case Information System
Print
CA/1010/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 1010 of 2010
In
FIRST
APPEAL No. 171 of 2010
To
CIVIL
APPLICATION No. 1011 of 2010
In
FIRST
APPEAL No. 172 of 2010
=========================================
NATIONAL
INSURANCE CO LTD
Versus
RAKESH
KALUBHAI PATEL AND OTHERS
=========================================Appearance
:
MS MEGHA JANI
for the Petitioner
MR
NIRAL R MEHTA for Respondent(s) : 1 - 4.
RULE SERVED for
Respondent(s) : 5 - 6.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 12/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
the learned counsel for the parties.
The
claim amount has been deposited by the Insurance Company. It
is ordered that 5% of the amount be awarded to the claimants against
solvent security. Also, the interest which is earned on the deposit
amount be also disbursed to the claimants periodically. The remaining
amount be deposited in cumulative F.D. of a nationalized bank for a
period of five years. However, in the meanwhile, if the appeal is
not decided, the Fixed Deposit will be renewed. This stipulation will
be made with the bank that the renewal of the FDR shall be automatic.
With
the aforesaid observations, Civil Application is disposed of. Rule
is made absolute accordingly.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
omkar
Top