Gujarat High Court High Court

New vs Deepakbhai on 29 August, 2008

Gujarat High Court
New vs Deepakbhai on 29 August, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7087/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 7087 of 2008
 

In
FIRST APPEAL No. 2733 of 2008
 

To


 

CIVIL
APPLICATION - FOR STAY No. 7088 of 2008
 

In
FIRST APPEAL No. 2734 of 2008
 

With


 

CIVIL
APPLICATION No. 7088 of 2008
 

In
FIRST APPEAL No. 2734 of 2008
 

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

 

NEW
INDIA ASSURANCE COMPANY LTD - Petitioner(s)
 

Versus
 

DEEPAKBHAI
VINODRAI RANPARA & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SUNIL B PARIKH for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 29/08/2008 

 

ORAL
ORDER

Heard
learned advocate Mr. S.B. Parikh appearing on behalf of applicant ?
Insurance Company.

RULE
returnable on 6th October 2008.

Ad-interim
relief in terms of Para 6(i) on condition that applicant ?
Insurance Company shall have to deposit entire amount together with
cost and interest before the Claims Tribunal on or returnable date.

After
realising the amount from the applicant, it is directed to Claims
Tribunal concerned to invest the entire amount with any Nationalised
Bank for a period of three years with periodical renewal in the name
of respondent claimant, but, FDR is to be remained with Nazir of the
Claims Tribunal during the pendency of appeal. The respondents
claimants are entitled the periodical interest upon the said FDR till
the appeal is finally decided by this Court.

Registry
is directed to transmit the amount which has been deposited by the
Insurance Company to the concerned Claims Tribunal immediately
without fail.

[H.K.

RATHOD, J.]

#Dave

   

Top