Gujarat High Court
New vs Jayvanchsinh on 5 August, 2008
Gujarat High Court Case Information System
Print
FA/331920/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3319 of 2008
With
CIVIL
APPLICATION No. 8843 of 2008
=========================================================
NEW
INDIA ASSURANCE CO. LTD. - Appellant(s)
Versus
JAYVANCHSINH
DILIPSINH & 1 - Defendant(s)
=========================================================
Appearance
:
MR
HASMUKH THAKKER for
Appellant(s) : 1,
None for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 05/08/2008
ORAL
ORDER
Admit.
(K.S.
JHAVERI, J.)
ORDER
IN CIVIL APPLICATION NO. 8843 OF 2008
Ad-interim relief in terms of para 6 (A) on condition that the amount deposited by the insurance company shall be invested by the Registry 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 quarterly to the original claimants.
Notice as to confirmation of ad-interim relief returnable on 30th September 2008.
(K.S. JHAVERI, J.)
Divya//
Top