Gujarat High Court High Court

National vs Rajubhai on 3 March, 2011

Gujarat High Court
National vs Rajubhai on 3 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13801/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 13801 of 2010
 

In


 

FIRST
APPEAL No. 3536 of 2010
 

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

 

NATIONAL
INSURANCE CO LTD., REGISTERED OFFICE AT 3, MIDDLE - Petitioner(s)
 

Versus
 

RAJUBHAI
CHHOTUBHAI DHODIA PATEL & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SUNIL B PARIKH for
Petitioner(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1,3 -
5. 
DS AFF.NOT FILED (R) for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 03/03/2011 

 

 
ORAL
ORDER

Though
served none appears for the respondents. Ad-interim relief granted
earlier is confirmed. The
original claimant/s shall be at liberty to withdraw 30% of the
deposited amount subject to the outcome of the appeal. The
remaining amount shall be invested by the Tribunal by way of a
fixed deposit 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 interest accruing on the said deposit shall
be paid quarterly to the claimant/s. The Fixed Deposit, though in
the name of the claimant/s, the receipt shall be retained by the
Tribunal. Rule is made absolute accordingly.

(K.S. JHAVERI, J.)

Divya//

   

Top