Gujarat High Court Case Information System
Print
FA/4653/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4653 of 2009
With
CIVIL
APPLICATION No. 13664 of 2009
In
FIRST
APPEAL No. 4653 of 2009
=========================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION THROUGH
Versus
KAUSHALLYABEN
GAUTHAMBHAI MANEKLAL RATHI AND OTHERS
=========================================Appearance
:
MR HS MUNSHAW
for the Appellant
MR
ANKIT Y BACHANI for Respondent (s) : 1,3 - 5,7 - 8.
None for
Respondent(s) : 2, 6, 9,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 26/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
ORDER
IN FIRST APPEAL:
ADMIT.
ORDER
IN CIVIL APPLICATION :
Heard
the learned counsel for the parties.
Execution
of the judgment and decree dated 18.7.2008 passed by the learned
Motor Accident Claim Tribunal (Aux) Fast Track Court No.3, City Civil
Court at Ahmedabad in M.A.C.P. No.332 of 2001 shall remain stayed
provided that the applicant deposits the award money before the
Tribunal. In case, the award money is deposited, 50% of the award
money will be available to be disbursed to the claimants against
solvent security and the remaining amount will be deposited in a
Scheduled Bank in cumulative Fixed Deposit for recurring period
pending disposal of the Appeal.
With
the aforesaid observations and directions, Civil Application is
disposed of.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
omkar
Top