Gujarat High Court High Court

New vs Ranjitsinh on 11 August, 2008

Gujarat High Court
New vs Ranjitsinh on 11 August, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/8951/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 8951 of 2008
 

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

 

NEW
INDIA ASSURANCE CO.LTD. - Petitioner(s)
 

Versus
 

RANJITSINH
GULABSINH PATEL & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
(MR
PV NANAVATI) for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 11/08/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Vibhuti Nanavati on behalf of applicant,
learned advocate Mr. KK Nair appearing for Oriental Insurance
company.

Rule
returnable on 11/9/2008.

Ad
interim relief in terms of para 6(A) on condition that appellant
shall have to deposit entire amount together with cost and interest
before claims Tribunal within a period of one month from the date of
receiving copy of this order.

Learned
advocate Mr. Nanavati appearing for applicant submitted that
respondent claimant has received 50% amount from Oriental Insurance
company. Therefore, claims Tribunal is directed to invest entire
amount together with cost and interest for a period of three years
in any Nationalized Bank in the name of respondent claimant with
periodical renewal till appeal is finally decided by this Court.

The
respondent claimants are entitled the interest upon said FDR during
the pendency of appeal. The FDR is in the name of claimants to be
remained with Nazir department of Tribunal.

(H.K.RATHOD,
J)

asma

   

Top