Gujarat High Court Case Information System Print CA/5510/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR STAY No. 5510 of 2008 In FIRST APPEAL No. 2296 of 2008 ========================================================= NATIONAL INSURANCE CO. LTD. - Petitioner(s) Versus RAJUBHAI SHANABHAI VAGHRI & 1 - Respondent(s) ========================================================= Appearance : MS LILU K BHAYA for Petitioner(s) : 1, None for Respondent(s) : 1, 1.2.1,1.2.2 - 2. ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 14/07/2008 ORAL ORDER
Heard
learned advocate Ms. LK Bhaya on behalf of applicant.
Rule
returnable on 8/8/2008.
Meanwhile,
ad interim relief in terms of para 5(A) on condition that applicant
shall have to deposit entire amount as awarded by Tribunal, together
with interest and cost within a period of one month from the date of
receiving copy of this order.
The
Tribunal is directed to disburse said amount as per direction issued
by Tribunal to respondent claimants and invested 90% amount in FDR
in Nationalize Bank with cumulative interest while periodically
renewal till appeal is finally decided by this Court. The FDR will
be in the name of respondent claimants to be kept with Nazir
department of Tribunal.
The
respondent claimants are entitled periodical interest upon 90%
amount which has been deposited in FDR by the Tribunal.
(H.K.RATHOD,
J)
asma
Top