Gujarat High Court Case Information System
Print
FA/3095/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3095 of 2008
With
CIVIL
APPLICATION No. 8320 of 2008
In
FIRST APPEAL No. 3095 of 2008
=========================================================
IFFCO-TOKIO
GEN. INS. CO. LTD - Appellant(s)
Versus
JILUBHA
RAVAJI JADEJA & 7 - Defendant(s)
=========================================================
Appearance
:
MR
AJAY R MEHTA for
Appellant(s) : 1,
MR MAULIK J SHELAT for Defendant(s) : 1 -
5.
None for Defendant(s) : 6 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 24/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
ORDER
IN APPEAL
Appeal
is admitted.
Mr.
Maulin Shelat, learned Advocate waives service of Notice on behalf of
respondents No.1 to 5 ? original claimants.
ORDER
IN CIVIL APPLICATION
Rule.
Notice
as to interim relief returnable on 29th August, 2008. Mr.
Maulin Shelat, learned Advocate waives service of Notice of Rule on
behalf of respondents No.1 to 5 ? original claimants.
By
way of ad-interim relief the impugned Judgment and Award dated
18.1.2008 rendered in M.A.C. Tribunal (Aux), Fast Track Court, Kutch
at Bhuj, is stayed on condition that the applicant ? appellant ?
IFFCO-TOKIO General Insurance Co. Ltd. deposits the entire awarded
amount together with interest at the rate of 9 per cent p.a. from the
date of Application till its realisation and also the proportionate
cost with the concerned Tribunal on or before the returnable date.
This shall also include the amount of Rs.25,000/- deposited by the
Insurance Company with the Registry of this Court, which shall be
transmitted to the concerned Tribunal forthwith.
Records
& proceeding of M.A.C. Petition No.694 of 2006 from M.A.C.
Tribunal (Aux), F.T.C., Kutch at Bhuj, be called for so as to reach
this Court on or before 22nd August, 2008.
Necessary
orders with regard to the investment and disbursement of the amount
deposited by the applicant ? appellant ? Insurance Co. shall be
passed either on returnable date or thereafter, after hearing the
contesting parties.
(A.M.KAPADIA,J.)
(Z.K.SAIYED,
J.)
sas
Top