Gujarat High Court High Court

New vs Chhitabhai on 23 July, 2009

Gujarat High Court
New vs Chhitabhai on 23 July, 2009
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/292820/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2928 of 2009
 

With


 

CIVIL
APPLICATION No. 7895 of 2009
 

In
FIRST APPEAL No. 2928 of 2009
 

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

 

NEW
INDIA ASSURANCE CO.LTD DIVISIONAL OFFICE, NADIAD - Appellant(s)
 

Versus
 

CHHITABHAI
M WAGHELA & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
VIBHUTI NANAVATI for
Appellant(s) : 1, 
None
for Defendant(s) : 1 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 23/07/2009 

 

 
 
ORAL
ORDER

FIRST
APPEAL No.2928 of 2009

1. Heard
learned advocate Mr.Vibhuti Nanavati for the appellant Insurance
Co.

2. Considering
the submissions, the appeal is admitted.

(H.K.RATHOD,J.)
CIVIL APPLICATION No.7895 of 2009

1. Heard learned advocate Mr.Vibhuti Nanavati for applicant Insurance Co.

2. Rule returnable on 20.8.2009.

3. Ad-interim relief in terms of Para.6(A) on condition that applicant Insurance Co. shall deposit entire awarded amount together with cost and interest before claims Tribunal concerned on or before returnable date.

4. After realizing the amount from applicant Insurance Co., the claims Tribunal is directed to pay 30% amount by account payee cheque in name of Fatehsinh Magalbhai Jadav after proper verification and rest of the amount be invested in any nationalized bank for a period of three years in name of respondents claimants but FDRs shall remain with Nazar of claims Tribunal which requires periodical renewal till the appeal is finally decided by this Court. The respondents claimants are entitled periodical interest upon said FDRs till the appeal is finally decided by this Court.

(H.K.RATHOD,J.)
(vipul)

   

Top