Gujarat High Court Case Information System
Print
CA/11015/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 11015 of 2010
In
FIRST
APPEAL No. 2780 of 2010
=========================================================
ICICI
LOMBARD GENERAL INSURANCE CO LTD - Petitioner(s)
Versus
GULABBHAI
VAJIRBHAI PATEL & 1 - Respondent(s)
=========================================================
Appearance :
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 2.
MR
NIRAV R MISHRA for Respondent(s) : 1,
MR DIVYESH A JOSHI for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/12/2010
ORAL
ORDER
1. Heard
learned counsel for the respective parties.
Ad-interim
relief granted earlier to continue as interim relief pending the
final disposal of the appeal.
2. Out
of the total amount deposited by the applicant-Insurance Company, in
pursuance of the order of this Court, the original claimants shall be
permitted to withdraw 30% (thirty) of the said amount, by way of
Account Payee cheque, after proper verification. The balance 70%
(seventy) of the amount shall be invested in F.D.R. with a
nationalized Bank on long term basis and the same shall be renewed
from time to time, without any further orders in that regard from
this Court. The quarterly interest accruing on such deposit shall be
paid to the original claimants on
regular basis. Orders regarding disbursement shall be passed at the
time of final disposal of the appeal.
3. With
the above observation and direction, the application stands disposed
of. Rule is made absolute to the above extent with no order as to
costs.
[K.
S. JHAVERI, J.]
Pravin/*
Top