Gujarat High Court
Oriental vs Parmar on 30 November, 2010
Gujarat High Court Case Information System
Print
CA/12643/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 12643 of 2010
In
FIRST
APPEAL No. 3191 of 2010
=========================================================
ORIENTAL
INSURANCE COMPANY LTD, REDG. OFFICEAT ORIENTAL - Petitioner(s)
Versus
PARMAR
BHARATBHAI HIRABHAI & 1 - Respondent(s)
=========================================================
Appearance :
MS
KARUNA V RAHEVAR for Petitioner(s) : 1,
RULE SERVED for
Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 30/11/2010
ORAL
ORDER
Ad
interim stay granted earlier is confirmed on the same terms and
conditions. Out of the amount deposited by the applicants, 70% shall
be invested by way of a fixed deposit in the name of Nazir of the
Tribunal with a nationalized bank initially for a period of three
years and on maturity shall be renewed by one year at a time without
any further orders in this regard till the disposal of the appeal.
Remaining 30% of the amount will be paid to the claimant by account
pay cheque
after proper verification. Rule is made absolute accordingly with no
order as to costs.
(K.S.JHAVERI,J.)
pawan
Top