Gujarat High Court Case Information System
Print
CA/5060/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 5060 of 2010
In
FIRST
APPEAL No. 1261 of 2010
=================================================
NEW
INDIA ASSURANCE CO.LTD - Petitioner(s)
Versus
HEIRS
& LEGAL REPRE.OF MINOR DECEASED HARESH NANJIBHAI DEVDA & 2 -
Respondent(s)
=================================================
Appearance
:
MR
GC MAZMUDAR for Petitioner(s) : 1,MR HG MAZMUDAR for Petitioner(s) :
1,
None for Respondent(s) : 1 -
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 12/07/2010
ORAL
ORDER
The
application is filed seeking stay of the judgement and award. Stay
is granted on condition that the appellant-company shall deposit the
entire amount of the award on or before 15th
July 2010.
On
such amount being deposited the Tribunal shall invest the same in a
Cumulative Fixed Deposit Account with a Nationalized Bank in
the name of respondent /claimants initially for a period of three
years with periodical renewals till the appeal is
finally decided by this Court. Even though the amount is deposited in
the name of the respondent/ claimants, the Fixed Deposit Receipt
shall remain with the Nazir of the Claims Tribunal for the aforesaid
period. The Tribunal is directed to pay the accrued interest every
quarter, on necessary verification, to the parents of the deceased.
2. In
the event the opponents are aggrieved by the aforesaid order, they
can approach this Court within six weeks from the date of their
acquiring knowledge of this order. The Civil Application is disposed
of.
(RAVI
R. TRIPATHI, J.)
karim
Top