Gujarat High Court High Court

Lalitaben vs National on 16 July, 2010

Gujarat High Court
Lalitaben vs National on 16 July, 2010
Author: Jayant Patel,&Nbsp;Honble Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5490/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 5490 of 2010
 

In


 

FIRST
APPEAL No. 2203 of 2005
 

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

 

LALITABEN
RAJUBHAI PATEL & 3 - Petitioner(s)
 

Versus
 

NATIONAL
INSURANCE CO LTD & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SP MAJMUDAR for
Petitioner(s) : 1 - 4.MR PP MAJMUDAR for Petitioner(s) : 1 - 4. 
MR
DAKSHESH MEHTA for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 16/07/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application has been preferred by the original claimant for
withdrawal of the amount pursuant to the order dated 8.8.2005 passed
in Civil Application No.6935 of 2005 and further confirmed on
5.12.2005.

It
appears that the appeal preferred by the Insurance Company, opponent
No.1 herein, is only to the extent of Rs.3,00,000/-. Therefore, the
interim stay granted earlier cannot be read to mean beyond the scope
of the appeal.

Further,
out of the amount already deposited, the original claimant would be
entitled to reasonable withdrawal pending the appeal.

Hence,
it is directed that out of the amount deposited by the insurance
company pending the appeal, the applicant-original claimant shall be
permitted to withdraw 20% of the amount and the remaining 80% shall
remain invested with the Tribunal, but the applicant original
claimant shall be entitled to the interest from time to time as and
when it becomes due.

So
far as the stay against the execution and implementation of the
award is concerned, it would be restricted to the subject matter of
the appeal and the other part or the execution for the amount which
is not the subject matter of the appeal, is not stayed. The earlier
order shall stand modified to the aforesaid extent.

The
application is disposed of accordingly.

(Jayant
Patel, J.)

16.7.2010 (Smt.

Abhilasha Kumari, J.)

vinod

   

Top