Gujarat High Court High Court

New vs Ramvruksh on 24 July, 2008

Gujarat High Court
New vs Ramvruksh on 24 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/699720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 6997 of 2008
 

In


 

FIRST
APPEAL No. 2704 of 2008
 

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

 

NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
 

Versus
 

RAMVRUKSH
@ RAMBRIDGE MUNESHWAR YADAV & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJAY R MEHTA for
Petitioner(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 24/07/2008 

 

 
 
ORAL
ORDER

It
appears that the respondents have not been served yet. Civil
application is adjourned to 12.08.2008.

However,
in the meantime the Workmen’s Compensation Commissioner is hereby
directed to invested the amount in a Fixed Deposit with a
nationalised bank for an initial period of one year and be renewed
each year till and subject to the outcome of the appeal. The
periodic interest shall continue to accrue and be added to the
deposit. The amount shall not be disbursed without the order of
this Court.

(K.S.

JHAVERI, J.)

Divya//

   

Top