Gujarat High Court High Court

Iffco-Tokio vs Rathod on 17 February, 2011

Gujarat High Court
Iffco-Tokio vs Rathod on 17 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/545/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 545 of 2011
 

In


 

FIRST
APPEAL No. 3678 of 2010
 

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

 

IFFCO-TOKIO
GEN. INS. CO. LTD. - Petitioner(s)
 

Versus
 

RATHOD
SUMANSINH BALUSINH & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJAY R MEHTA for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 2. 
MR
R.K.MANSURI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 17/02/2011 

 

 
ORAL
ORDER

Ad-interim
stay granted earlier is confirmed on condition that the applicant
shall deposit the decretal amount within a period of six
weeks
from today. 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 periodical interest that
may be accrued on the said deposit shall be paid to the original
claimant pending this appeal. Rule is made absolute to the aforesaid
extent with no order as to costs.

Application
stands disposed of accordingly.

(K.S.JHAVERI,
J.)

niru*

   

Top