Gujarat High Court Case Information System
Print
CA/3690/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 3690 of 2010
In
FIRST
APPEAL No. 798 of 2010
=================================================
ORIENTAL
INSURANCE COMPANY LIMITED(SUBSIDIARY OF GEN. INS - Petitioner(s)
Versus
JUMABHAI
MAMADBHAI MAKRANI & 5 - Respondent(s)
=================================================
Appearance
:
MS
KARUNA V RAHEVAR for Petitioner(s) : 1,
None for Respondent(s) : 1
- 6.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 19/07/2010
ORAL
ORDER
RULE
returnable on 25th August 2010. Stay of the award dated
24th June 2009 passed by the Motor Accident Claims
Tribunal (Aux.), Jamnagar in Motor Accident Claim Petition No.821 of
2002, on condition that the applicant-Insurance Company shall deposit
the amount awarded on or before 30th July 2010. On the
amount being deposited, the Tribunal is directed to deposit 70% of
the amount in a Cumulative Fixed Deposit Account of any Nationalized
Bank in the name of respondent /claimants initially for a period of
three years with periodical renewals till the appeal is
finally decided by this Court. Though the amount is deposited in the
name of the respondent/ claimants, the Fixed Deposit Receipt shall
remain with the Nazir of the Claims Tribunal till the appeal is
finally decided by this Court. The
interest accrued on the amount deposited be paid to the claimants on
proper verification.
On
the amount being deposited 30% of the amount be paid to the
claimants.
(RAVI
R. TRIPATHI, J.)
karim
Top