Gujarat High Court High Court

New vs Shantaben on 1 August, 2008

Gujarat High Court
New vs Shantaben on 1 August, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5480/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 5480 of 2008
 

In


 

FIRST
APPEAL No. 2284 of 2008
 

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

 

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

Versus
 

SHANTABEN
RAGHUBHAI DANGER & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GC MAZMUDAR for
Petitioner(s) : 1,MR HG MAZMUDAR for Petitioner(s) : 1, 
None for
Respondent(s) : 1 -
8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 01/08/2008 

 

 
 
ORAL
ORDER

Rule
returnable on 1/9/2008.

Ad
interim relief in terms of para 7(A) granted on condition that
applicant shall have to deposit 50% amount as liability fixed by
Tribunal together with cost and interest before the Tribunal on or
before 1/9/2008.

After
realizing the amount, Claims Tribunal is directed to pay 30% amount
by A/c payee cheque in the name of Shantaben Raghubhai Danger and
rest of the amount is to be invested in any Nationalize Bank for a
period of five years with periodical renewal. The FDR is in the
name of respondent claimants, but to be remained with Nazir
department of Tribunal.

The
respondent claimants are entitled interest upon said FDR till appeal
is finally decided by this Court.

The
Registry is directed to transmit Rs. 25,000/- which is deposited by
appellant before concern Tribunal.

(H.K.RATHOD,
J)

asma

   

Top