Gujarat High Court High Court

National vs Indian on 4 February, 2011

Gujarat High Court
National vs Indian on 4 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16260/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 16260 of 2010
 

In


 

FIRST
APPEAL No. 4838 of 2010
 

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


 

NATIONAL
INSURANCE COMPANY LIMITED THROUGH REGIONAL OFFICE - Petitioner
 

Versus
 

INDIAN
ROADLINES PROP. P.V. MANEK & 2 - Respondents
 

======================================
Appearance : 
MR
VIBHUTI NANAVATI for the Petitioner. 
MR PREMAL RACHH for the
Respondents- original
claimant. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 04/02/2011 

 

ORAL
ORDER

1. The
present application has been preferred by the applicant herein –
appellant – original opponent No.2 – National Insurance
Company Limited to stay further execution, implementation and
operation of the judgement and award dated 30/03/2010 passed by Motor
Accident Claims Tribunal (Main), Jamnagar in Motor Accident Claim
Petition No.385/2006.

2. While
issuing Rule in the present Civil Application, learned Single Judge
granted ad-interim relief by passing following order:

“Rule
returnable on 1st
February 2010.

Ad
interim stay is granted on condition that the applicant shall
deposit the entire awarded amount on
or before the returnable date. On deposit of the same 70% of the
amount shall be deposited by way of a fixed deposit, to be retained
with Nazir of the Tribunal, with a nationalised 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 remaining 30% shall be allowed to be
withdrawn by the original claimant. The periodical interest that may
be accrued on the said deposit shall be paid to the original
claimants.”

3. Having
heard Mr.Vibhuti Nanavati, learned advocate appearing on behalf of
the applicant and Mr.Premal Rachh, learned advocate appearing on
behalf of the original claimants, ad-interim relief granted earlier
is directed to be continued as interim relief till final disposal of
the main First Appeal, on the same terms and conditions as per order
dated 22/12/2010 passed by this Court, as referred hereinabove. Rule
is made absolute to the aforesaid extent. No costs.

[M.R.SHAH,J]

*dipti

   

Top