Gujarat High Court High Court

New vs Heirs on 27 December, 2010

Gujarat High Court
New vs Heirs on 27 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6779/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 6779 of 2010
 

In


 

FIRST
APPEAL No. 1728 of 2010
 

 
 


 

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

 

NEW
INDIA INSURANCE CO LTD - Petitioner(s)
 

Versus
 

HEIRS
OF DECEASED ANVARBHAI JIVANBHAI & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GC MAZMUDAR for
Petitioner(s) : 1,MR HG MAZMUDAR for Petitioner(s) : 1, 
MRYJPATEL
for Respondent(s) : 1 - 3. 
RULE SERVED for Respondent(s) : 4, 
RULE
UNSERVED for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 22/12/2010 

 

 
 


 

 
ORAL
ORDER

Heard.

The
stay granted earlier by this Court stands confirmed on condition that
out of the amount deposited by the applicant 70% of the amount shall
be invested in the FDR with any nationalised bank initially for a
period of three years, and on maturity the same shall be renewed by
one year at a time without any further orders in this regard till the
disposal of the appeal. The FDR shall be kept with the Nazir of the
Tribunal. The periodical interest that may be accrued on the said
FDR shall be paid to the original claimants.

Pending
this appeal, without reference to the Court, 30% of the deposited
amount is allowed to be withdrawn.

The
Civil Application stands disposed of accordingly. Rule is made
absolute to the aforesaid extent with no order as to costs.

(K.S.JHAVERI,
J.)

(ila)

   

Top