Gujarat High Court High Court

New vs Unknown on 23 June, 2008

Gujarat High Court
New vs Unknown on 23 June, 2008
Bench: R.M.Doshit
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/399/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 399 of 2008
 

In


 

FIRST
APPEAL No. 190 of 2008
 

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

 

NEW
INDIA ASSURANCE COMPANY LIMITED - Applicant(s)
 

Versus
 

LABHUBHAI
KARSHANBHAI KOLI & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
SHALIN N MEHTA for
Applicant 
MR NISHANT LALAKIYA for Opponent(s) : 1, 
RULE SERVED
for Opponent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

 HONOURABLE
			MS. JUSTICE R.M.DOSHIT    23rd June, 2008
		
	

 

 
ORAL
ORDER

Application
is allowed. Pending the Appeal, there shall be interim stay in
terms of paragraph 4 [A]. Rule is made absolute. The amount deposited
in the Tribunal below be invested in fixed deposit in a nationalized
bank for a period of five years. On expiry of the period of five
years, the fixed deposit be renewed for every two years till the
Appeal is heard and finally decided.

{Miss
R.M Doshit, J.}

Prakash*