Gujarat High Court High Court

New vs Nanduben on 17 June, 2010

Gujarat High Court
New vs Nanduben on 17 June, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3186/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 3186 of 2010
 

In


 

FIRST
APPEAL No. 700 of 2010
 

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

 

NEW
INDIA ASSURANCE CO LTD. - Petitioner(s)
 

Versus
 

NANDUBEN
W/O LAKHMANBHAI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
LILU K BHAYA for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 1.2.1, 1.2.2,1.2.3
- 3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 17/06/2010 

 

ORAL
ORDER

On
condition that the applicant-insurance company deposits the entire
awarded amount with interest and cost on or before 28th
June 2010, the execution and implementation of the impugned
award will remain stayed until then. Immediately after the amount is
deposited by the applicant-insurance company the learned Tribunal
will invest the amount in Fixed Deposits with a nationalized Bank
initially for a period of 3 months in the name of Nazir of the Court.
The Fixed Deposits will be renewed subject to and as per the orders
that may be passed hereinafter.

(K.M.THAKER,J.)

Suresh*

   

Top