Gujarat High Court Case Information System
Print
FA/458/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 458 of 2011
With
CIVIL
APPLICATION No. 1978 of 2011
In
FIRST APPEAL No. 458 of 2011
=========================================================
ORIENTAL
INSURANCE CO LTD (HUB) - Appellant(s)
Versus
LAXMIBEN
LAKHABHAI GADHAVI & 6 - Defendant(s)
=========================================================
Appearance
:
MR
RITURAJ M MEENA for
Appellant(s) : 1,
None for Defendant(s) : 1 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/02/2011
ORAL
ORDER
order
in First Appeal.
Appeal is admitted.
(K.S.JHAVERI,J.)
order
in Civil Application.
Heard. Rule returnable on
5th April 2011.
There
will be ad interim relief in terms of paragraph 3(A) on condition
that the applicant will deposit the entire awarded amount with the
Tribunal before the returnable date. On the deposit
being made, 70% of the same will be invested by way of F.D.R. in a
nationalized Bank initially for a period of three years and on
maturity shall be renewed by one year at a time till the disposal of
the appeal.
The quarterly Interest accruing on such deposit will be
paid to the claimants.
The said FDR shall be retained with the Nazir of the Tribunal. The
further orders as to disbursement of the balance 30% amount will be
passed on the returnable date.
(K.S.JHAVERI,
J)
pawan
Top