Gujarat High Court Case Information System
Print
FA/1270/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1270 of 2011
WITH
CIVIL
APPLICATION NO. 4745 OF
2011
=========================================================
NEW
INDIA ASSURANCE COMPANY LIMITED - Appellant(s)
Versus
INDRASINH
DHANSINH RATHOD & 3 - 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 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/04/2011
ORAL
ORDER
Admit.
(K.S.
JHAVERI, J.)
ORDER
IN CIVIL APPLICATION
1. Rule
returnable on 20.06.2011.
2. In the meantime, ad-interim relief in terms of para 4 (A) on condition that the applicant shall deposit the entire amount awarded by the Tribunal before the returnable date. On such amount being deposited, 70% of the amount shall be invested by the Tribunal in the name of Registry of the Tribunal by way of a fixed deposit with a nationalised 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 interest accruing on the said deposit shall be paid to the original claimants quarterly. The Fixed Deposit Receipt shall be retained by the Tribunal. Order as to disbursement shall be passed on the next date.
(K.S. JHAVERI, J.)
Divya//
Top