Gujarat High Court Case Information System
Print
CA/7380/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR INTERIM RELIEF No. 7380 of 2010
=========================================================
NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
Versus
BALASAHEB
RAKHMAJI SUMBE & 4 - Respondent(s)
=========================================================
Appearance :
MS
LILU K BHAYA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 23/07/2010
ORAL
ORDER
Rule.
Mr.Daxesh Mehta, learned Advocate, waives service of notice of rule
on behalf of opponent No.5-insurance company. Learned Advocate for
the applicant appellant insurance company states that the
amount awarded is already deposited.
2. The
Tribunal is directed to invest this amount in a Fixed Deposit with a
Nationalized Bank initially for a period of three years with
periodical renewals.
2.1 The
Tribunal is directed to allow the withdrawal of interest accruing on
the amount invested in Fixed Deposits on necessary verifications.
Rule is made absolute to the aforesaid extent. Civil Application is
disposed of.
(RAVI
R TRIPATHI, J.)
sompura
Top