Gujarat High Court High Court

New vs Mehta on 10 February, 2010

Gujarat High Court
New vs Mehta on 10 February, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/237/2010	 2/ 2	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 237 of 2010
 

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


 

NEW
INDIA ASSURANCE CO LTD MEHSANA - Appellant(s)
 

Versus
 

MEHTA
SUNILKUMAR POPATLAL & 1 - Defendant(s)
 

=========================================================
Appearance : 
MR
VIBHUTI NANAVATI for
Appellant(s) : 1, 
MR MAHESH BHAVSAR for Defendant(s) : 1, 
None
for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

Date
: 10/02/2010 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. Vibhuti Nanavati on behalf of appellant.
Reliance has been placed upon the decision of Apex Court in the case
of Ningamma & Anr. Vs. United India Insurance Co. Ltd.
reported in 2009 (8) Scale 244.

I
have considered submissions made by learned Advocate Mr. Mahesh
Bhavsar appearing on behalf of claimant. Considering their
submissions, question involved in this appeal is required to be
examined. Hence, admitted.

ORDER
IN CIVIL APPLICATION NO.1478/2010

RULE
returnable on 10th March, 2010. Meanwhile, ad-interim
relief in terms of Paragraph 6.(A) on condition that
appellant-applicant shall have to deposit entire awarded amount
together with cost and interest before Claims Tribunal, Mehsana on
or before returnable date. After realising said amount from
appellant-applicant, it is directed to Claims Tribunal, Mehsana to
invest entire amount with cumulative interest in name of respondent
claimant but FDR is to remain with Nazir of Claims Tribunal, Mehsana
which requires periodical renewal till First Appeal is finally
decided by this Court. It is made clear that respondent-claimants
are not entitled to any amount of interest from the said FDR till
the First Appeal is finally decided by this Court.

Learned
Advocate Mr. Bhavsar waives service of notice in appeal as well as
in Civil Application on behalf of respondents.

(H.K.

Rathod, J.)

Caroline

   

Top