Gujarat High Court Case Information System
Print
FA/282/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 282 of 2011
With
CIVIL
APPLICATION No. 1414 of 2011
In
FIRST APPEAL No. 282 of 2011
=========================================================
ORIENTAL
INSURANCE COMPANY LIMITED - Appellant(s)
Versus
BABANBHAI
SHIVRAMBHAI BHALEKAR & 1 - Defendant(s)
=========================================================
Appearance
:
MR
ANAL S SHAH for
Appellant(s) : 1,
None for Defendant(s) : 1, 1.2.1,1.2.2 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/02/2011
ORAL
ORDER
ORDER
IN FIRST APPEAL
Admit.
ORDER
IN CIVIL APPLICATION
Notice
returnable on 05.04.2011. There will be ad interim relief in terms of
paragraph 6(A) on
condition that the applicant will deposit the entire awarded amount
with the Tribunal on or before the returnable date. Out of the said
amount, the Tribunal is directed to invest 60% of the amount in a
Nationalized Bank by way of an FDR initially for a period of three
years and the same shall be renewed from time to time till final
disposal of the main appeal. The said FDR be retained by the Nazir of
the Tribunal. The further orders as to disbursement of the balance
40%
amount will be passed on the returnable date.
(K.S.
JHAVERI, J.)
Hitesh
Top