Gujarat High Court High Court

National vs Sitaben on 30 November, 2010

Gujarat High Court
National vs Sitaben on 30 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2592/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2592 of 2010
 

With


 

CIVIL
APPLICATION No. 10488 of 2010
 

In


 

FIRST
APPEAL No. 2592 of 2010
 

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


 

NATIONAL
INSURANCE CO LTD - Appellant(s)
 

Versus
 

SITABEN
PRABHATSINH CHAUHAN & 3 - Defendant(s)
 

=========================================================
Appearance : 
MR
MEHUL SHARAD SHAH for
Appellant(s) : 1, 
MR PARESH M DARJI for Defendant(s) : 1 -
3. 
NOTICE SERVED for Defendant(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 30/11/2010 

 

 
 
ORAL
ORDER

Appeal
is admitted.

(K
S JHAVERI, J.)

C.A.

No.10488 of 2010.

Interim
relief is granted against execution of the impugned award on
condition that the applicants deposit with the Tribunal the entire
awarded amount within a period of eight weeks from today. On deposit
of the amount the said amount shall be invested in the name of the
Nazir of the Tribunal with a nationalized 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 Fixed Deposit shall be kept with the Nazir of the
Tribunal. The periodical interest that may be accrued on the said
deposit shall be paid to the original claimants.

Application
stands disposed of accordingly.

(K
S JHAVERI, J.)

sompura

   

Top