Gujarat High Court High Court

National vs Chandulal on 22 December, 2010

Gujarat High Court
National vs Chandulal on 22 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11619/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 11619 of 2010
 

In


 

FIRST
APPEAL No. 2963 of 2010
 

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

 

NATIONAL
INSURANCE CO LTD, REGISTERED OFFICE AT 1, MIDDLETON - Petitioner(s)
 

Versus
 

CHANDULAL
HARGOVANDAS PATEL & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SUNIL B PARIKH for
Petitioner(s) : 1, 
MR TEJAS P SATTA for Respondent(s) : 1 - 2. 
MR
JAYESH V PATEL for Respondent(s) : 1 - 2. 
RULE SERVED for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 22/12/2010
 

ORAL
ORDER

The
Tribunal is directed to invest the entire amount to be deposited by
the applicant in a
Nationalized Bank by way of an FDR initially for a period of three
years and the same shall be renewed from time to time till final
disposal of the main appeal. The Tribunal is directed to pay
quarterly interest accumulated on the said FDR to the concerned
opponent-orig.claimants by an account payee cheque. The FDR be
retained by the Nazir of the Tribunal.

Rule
is made absolute accordingly with no order as to costs.

(K.S.

Jhaveri, J)

Aakar

   

Top