Gujarat High Court Case Information System Print CA/5656/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR STAY No. 5656 of 2008 In FIRST APPEAL No. 2334 of 2008 ========================================================= NEW INDIA ASSURANCE CO. LTD THROUGH INCHARGE- LEGAL CELL - Petitioner(s) Versus SHAKSHIBEN RAJESHBHAI GANGARAM SANTANI & 4 - Respondent(s) ========================================================= Appearance : MR SHASHIKANT S GADE for Petitioner(s) : 1, None for Respondent(s) : 1 - 5. ========================================================= CORAM : HONOURABLE MR.JUSTICE A.M.KAPADIA and HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 10/07/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
RULE.
Notice as to interim relief returnable on 28.8.2008.
By
way of ad interim relief impugned judgment and award dated 7.8.2007
rendered in MACP No. 550 of 2004 by the MACT(Aux.) FTC No. 6,
Nadiad, is stayed on condition that the Applicant / Appellant /
Insurance Company shall deposit 80% of the total awarded amount (as
the Applicant / Appellant / Insurance Company is held negligent to
the extent of 80%) together with the proportionate interest and cost
accrued thereon with the concerned Tribunal on or before the
returnable date. This shall include a sum of Rs.25000/- deposited
by the Applicant / Appellant / Insurance Company before this Court
at the time of filing the Appeal, which shall be transmitted to the
concerned Tribunal forthwith.
Necessary
order with regard to investment and disbursement of the amount
deposited by the Applicant / Appellant / Insurance Company before
the concerned Tribunal shall be passed on returnable date or
thereafter on Respondents / Claimants filing their appearance, after
hearing the Applicant / Appellant and the contesting Respondents /
Claimants.
(A.M.Kapadia,J)
(Z.K.Saiyed,J)
Jayanti*
Top