Gujarat High Court Case Information System
Print
CA/14014/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 14014 of 2010
In
FIRST
APPEAL No. 3664 of 2010
=========================================================
NEW
INDIA ASSURANCE COMPANY LIIMITED - Petitioner(s)
Versus
LALABHAI
KALUBHA VANKAR & 1 - Respondent(s)
=========================================================
Appearance :
MS
VIRAJ FOZDAR for MR SHALIN N MEHTA for
Petitioner(s) : 1,
RULE UNSERVED for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 14/03/2011
ORAL
ORDER
1. Pursuant
to the order dated 09.02.2011 passed by this Court in Civil
Application No. 1530 of 2011, an advertisement was issued in local
daily newspaper “Gujarat Samachar” on 27.02.2011, wherein
it was published that the date of hearing of Civil Application is
fixed on 01.03.2011. The said advertisement is taken on record. In
spite of the aforesaid advertisement, the respondents have not
appeared.
2. Heard.
Ad-interim relief granted earlier stands confirmed and shall continue
as interim relief pending final disposal of the appeal. The total
amount deposited by the applicant-Insurance Company before the
Tribunal concerned in pursuance of the order dated 24.11.2010, shall
be invested in the F.D.R. with a nationalized Bank on long term basis
and the same shall be renewed from time to time, without any further
orders in that regard from this
Court. The said F.D.R. shall be retained with Nazir of the Tribunal
concerned. The quarterly interest accruing on such deposit shall be
paid to the original claimants on regular basis. Final orders
regarding disbursement shall be passed at the time of final disposal
of the appeal.
3. With
the above observations and direction, the application stand disposed
of. Rule is made absolute to the above extent with no order as to
costs.
[K.S.
JHAVERI, J.]
/phalguni/
Top