Gujarat High Court High Court

New vs Rameshbhai on 5 April, 2011

Gujarat High Court
New vs Rameshbhai on 5 April, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1849/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 1849 of 2011
 

In


 

FIRST
APPEAL No. 393 of 2011
 

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

 

NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
 

Versus
 

RAMESHBHAI
GHELABHAI SOLANKI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GC MAZMUDAR for
Petitioner(s) : 1,MR HG MAZMUDAR for Petitioner(s) : 1, 
RULE
SERVED for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 05/04/2011 

 

 
ORAL
ORDER

Heard.

Ad-interim relief granted earlier is confirmed. The original
claimants shall be at liberty to withdraw 30% of the deposited
amount subject to the result of the first appeal. The remaining 70%
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. Civil Application is allowed accordingly. Rule is made
absolute accordingly with no order as to costs.

(K.S. JHAVERI, J.)
Divya//

   

Top