Gujarat High Court Case Information System
Print
FA/2414/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2414 of 2010
With
CIVIL
APPLICATION No. 9663 of 2010
=========================================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION THROUGH & 1 - Appellant(s)
Versus
VANRAJSINH
JORUBHA JHALA & 3 - Defendant(s)
=========================================================
Appearance
:
MRS
VASAVDATTA BHATT for
Appellant(s) : 1 - 2.
MR MEHUL S SHAH for Defendant(s) : 1,
MR
SURESH M SHAH for Defendant(s) : 1,
None for Defendant(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 31/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
ORDER
IN FA NO.2414 OF 2010:
The
appeal is admitted and to be heard with the First Appeal No.783
of 2009 and Cross Appeal No.751 of 2009.
ORDER
IN CA NO.9663 OF 2010:
Rule
returnable on 28.09.2010.
There shall be ad-interim stay
against execution of the impugned award on condition that the
applicant Insurance Company deposits 50% of the award amount
together with proportionate cost and interest accrued thereon in
claim petition before the concerned Claims Tribunal on or before
28.09.2010. This shall include a sum of Rs.25,000/- deposited before
the concerned Tribunal at the time of filing the appeal in the claim
petition.
Necessary order with regard to the
apportionment, investment and disbursement shall be passed on
28.09.2010 or on filing the appearance by the respondents –
claimants whichever is earlier.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top