Gujarat High Court High Court

National vs Urmila on 11 November, 2011

Gujarat High Court
National vs Urmila on 11 November, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/9934/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 9934 of 2008
 

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

 

NATIONAL
INSURANCE CO. LTD - Petitioner(s)
 

Versus
 

URMILA
DEVI SUKHDEVSINGH DILIPSINGH & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SUNIL B PARIKH for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 26/08/2008 

 

 
 
ORAL
ORDER

Rule
returnable on 30/9/2008.

Ad
interim relief in terms of para 6(i) on condition that applicant
shall have to deposit entire awarded amount together with cost and
interest before claims Tribunal on or before returnable date.

After
realizing the amount from Insurance company, it is directed claims
Tribunal to pay 30% amount to Urmila Devi w/o Sukhdevsingh
Dilipsingh by A/c payee cheque and rest of amount is to be invested
in any Nationalized Bank for a period of three years with periodical
renewal till appeal is finally decided by this Court.

The
FDR is in the name of respondent claimant to be remained with Nazir
department of claims Tribunal. The respondent claimants are
entitled periodical interest upon said FDR till appeal is finally
decided by this Court.

The
amount, which has been deposited by Insurance company in the
Registry of this Court is directed to be transmitted immediately to
concern Tribunal without fail.

(H.K.RATHOD,
J)

asma

   

Top