Gujarat High Court Case Information System
Print
FA/3318/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3318 of 2011
With
CIVIL
APPLICATION No. 11425 of 2011
In
FIRST APPEAL No. 3318 of 2011
=========================================================
NEW
INDIA ASSURANCE COMPANY LIMITED - Appellant(s)
Versus
GIGABHAI
MERABHAI DABHI & 2 - Defendant(s)
=========================================================
Appearance
:
MR
SHALIN N MEHTA for
Appellant(s) : 1,
None for Defendant(s) : 1, 1.2.1, 1.2.2, 1.2.3,
1.2.4,1.2.5 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/11/2011
ORAL
ORDER
Admit.
(K.S.JHAVERI,
J.)
ORDER
IN CIVIL APPLICATION
Rule
returnable on 26.12.2011. There
will be ad interim relief in terms of paragraph 4(A) on condition
that the applicant will deposit the entire amount awarded by the
Tribunal with the Tribunal on or before the returnable date. On
deposit of the said amount, 70% of the same shall be invested in the
name of the Nazir of the Tribunal with a nationalized 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 Fixed Deposit Receipt shall be retained
with the Nazir of the Tribunal. The periodical interest that may be
accrued on the said deposit shall be paid to the concerned
respondents-original claimants pending this appeal. The
further orders as to disbursement of the balance 30% amount will be
passed on the returnable date. Direct service is permitted.
(K.S.JHAVERI,
J.)
niru*
Top