Gujarat High Court Case Information System
Print
FA/210320/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2103 of 2008
With
CIVIL
APPLICATION No. 5064 of 2008
In
FIRST APPEAL No. 2103 of 2008
=========================================================
NEW
INDIA ASSURANCE COMPANY LTD - Appellant(s)
Versus
AMBABEN
BABUBHAI PATEL & 2 - Defendant(s)
=========================================================
Appearance
:
MR
KV GADHIA for
Appellant(s) : 1,
None for Defendant(s) : 1 - 2.
MR NV SOLANKI
for Defendant(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/07/2008
ORAL
ORDER
Admit.
To be placed for final hearing on 16th September 2008.
Learned advocate for the appellant shall supply paper book on or
before 16th September 2008.
(K.S.
JHAVERI, J.)
ORDER
IN CIVIL APPLICATION NO. 5064 OF 2008
Heard the learned Advocates for the Applicant and the Opponent No.3. Interim relief in terms of para 4 (A) on condition that the applicant shall deposit the amount awarded together with interest and penalty within four weeks from today. On such amount being deposited, the original claimants shall be at liberty to withdraw the principal amount. The remaining amount being the amount of interest and penalty shall be invested by the Registry 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 original claimants. It would be open to the claimants to move for modification of the order of interim relief if desired after the amount is deposited. Civil Application stands allowed accordingly. No order as to costs.
(K.S. JHAVERI, J.)
Divya//
Top