Gujarat High Court Case Information System Print FA/3761/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 3761 of 2010 ========================================================= NATIONAL INSURANCE COMPANY LIMITED - Appellant(s) Versus AMRUTJI BABAJI THAKOR - Defendant(s) ========================================================= Appearance : MR MAULIK J SHELAT for Appellant(s) : 1, MR YM THAKORE for Defendant(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 30/11/2010 ORAL ORDER
First
Appeal No. 3661 of 2010
Admit
Civil
Application No. 14250 of 2010
Interim relief is granted
against execution of the impugned award on condition that the
applicant deposits with the Tribunal the entire awarded amount
within a period of eight weeks from today. On deposit of the
amount the same shall be invested in the name of the Nazir of the
Tribunal with a nationalised bank intially 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.)
mary//
Top