Gujarat High Court High Court

Icici vs Suresh on 1 March, 2011

Gujarat High Court
Icici vs Suresh on 1 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/3145/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3145 of 2010
 

With


 

CIVIL
APPLICATION No. 12285 of 2010
 

In
FIRST APPEAL No. 3145 of 2010
 

 
=========================================================

 

ICICI
LOMBARD GENERAL INS. CO LTD ZODIAC SQUARE - Appellant(s)
 

Versus
 

SURESH
KESHA & 7 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
VIBHUTI NANAVATI for
Appellant(s) : 1, 
NOTICE SERVED for Defendant(s) : 1 - 2. 
MS
KARUNA V RAHEVAR for Defendant(s) : 3, 
NOTICE UNSERVED for
Defendant(s) : 4, 8, 
SERVED BY AFFIX.(N) for Defendant(s) : 5 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 01/03/2011 

 

 
 
ORAL
ORDER

order
in First Appeal.

Appeal is admitted.

(K.S.JHAVERI,J.)

order
in Civil Application.

Interim
relief is granted against execution of the impugned award on
condition that the applicant deposits with the Tribunal the entire
awarded amount. On deposit of the amount, the said amount shall be
invested in the name of the Nazir
of the Tribunal with a nationalized bank initially for a period of
three years and on maturity shall be renewed by one year at a time
without any further orders in this regard till the disposal of the
appeal. The Fixed Deposit receipt shall be kept with the Nazir of the
Tribunal. The periodical interest that may be accrued on the said
deposit shall be paid to the original claimants. Application stands
disposed of accordingly.

(K.S.JHAVERI,
J)

pawan

   

Top