Gujarat High Court Case Information System
Print
FA/2484/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2484 of 2010
With
CIVIL
APPLICATION No. 9908 of 2010
In
FIRST
APPEAL No. 2484 of 2010
=========================================================
NEW
INDIA ASSURANCE CO LTD - Appellant
Versus
BHAILALBHAI
VRAJLAL PATEL & 3 Respondents
=========================================================
Appearance :
MR
PALAK H THAKKAR for
Appellant: 1,
None for Respondents : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 28/09/2010
COMMON
ORAL ORDER
Appeal
admitted.
ORDER
IN CIVIL APPLICATION :
Heard
learned advocate for the applicant Insurer Company. Learned
advocate for the applicant has submitted that the entire amount is
deposited. In view of this and in view of the fact that the appeal is
admitted in view of the submission of clear breach of condition of
Act Policy Rule returnable on 21.10.2010. In the meantime and till
the returnable date, there shall be an ad-interim relief in terms of
para-6(A). The concerned Tribunal is directed to deposit the same
initially for a period of three months with the Nationalized Bank.
The further order of disbursement and/or further deposit will be made
after the respondents are served. As this order is passed ex-parte,
it is needless to observe that the respondents will have right to
approach the Court even prior to the returnable date in this Civil
Application for modification/vacation of the interim relief with an
intimation to the other side.
(S.R.BRAHMBHATT,
J.)
pallav
Top