Gujarat High Court Case Information System
Print
CA/11288/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 11288 of 2010
In
FIRST
APPEAL No. 2834 of 2010
=========================================================
NATIONAL
INSURANCE CO LTD - Petitioner(s)
Versus
RAMBABEN
W/O MAGANBHAI MULJIBHAI PRAJAPATI & 4 - Respondent(s)
=========================================================
Appearance :
MR
MEHUL SHARAD SHAH for
Petitioner(s) : 1,
MR MTM HAKIM for Respondent(s) : 1,3 - 4.
None
for Respondent(s) : 2,
MR ADIL R MIRZA for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 09/12/2010
ORAL
ORDER
RULE.
Learned Advocates Mr. MTM Hakim and Mr. Adil R. Mirza waive service
of RULE on behalf of the respondents.
Ad-interim
relief granted earlier stands confirmed and shall continue as
interim relief pending the final disposal of the appeal. Out of the
total amount deposited pursuance to the order of this Court dated
23.09.2010, the original claimants shall be permitted to withdraw
30% (thirty) of the said amount by Account Payee Cheque after proper
verification. The balance 70% (seventy) of the amount shall be
invested in a Fixed Deposit Receipt with a nationalised Bank on a
long term basis, which shall be renewed from time to time, without
any further orders in that regard from this Court. The Fixed
Deposit Receipt shall remain with the ‘Nazir’ Department of the
Tribunal. Final orders regarding disbursement shall be passed at the
time of final disposal of the appeal.
With the
above observation and direction, the application stands disposed of.
Rule is made absolute to the aforesaid extent with no order as to
costs.
(K.S.
Jhaveri, J.)
Caroline
Top