Gujarat High Court Case Information System
Print
CA/3999/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 3999 of 2010
In
FIRST
APPEAL No. 664 of 2008
=========================================================
CHETAN
KANTIBHAI PATEL & 3 - Petitioner(s)
Versus
NEW
INDIA ASSURANCE COMPANY LIMITED & 2 - Respondent(s)
=========================================================
Appearance
:
MR
PARESH M DARJI for
Petitioner(s) : 1 - 4.
MR SHALIN MEHTA for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 22/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
learned counsel for the parties. The 50% of the amount deposited with
the Tribunal will be available to be disbursed to the claimants on
the condition that they will furnish a solvent security with a
surety, that if in case an adverse order is passed in appeal, they
will return the money with current rate of interest. The rest 50% of
the amount with the Tribunal will be invested in a fixed deposit
which earns recurring interest. Civil application stands disposed of
accordingly.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
*
Pansala.
Top