Gujarat High Court
Oriental vs Rajeshbhai on 29 July, 2008
Gujarat High Court Case Information System
Print
CA/617420/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 6174 of 2008
In
FIRST
APPEAL No. 2436 of 2008
=========================================================
ORIENTAL
INSURANCE COMPANY LTD THRO' AUTHORISE SIGNATORY - Petitioner(s)
Versus
RAJESHBHAI
VARDHMANBHAI PUNJ - Respondent(s)
=========================================================
Appearance
:
MR
MAULIK J SHELAT for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/07/2008
ORAL
ORDER
Ad
interim relief granted earlier is confirmed on the same terms and
conditions. The amount deposited by the applicant will be deposited
in a fixed deposit in any nationalised bank in the name of the Nazir
of the Court initially for a period of three years and on maturity
shall be renewed one year at a time till the disposal of the appeal.
The quarterly interest accruing on the said deposit shall be paid to
the original claimant. Rule is made absolute with no order as to
costs.
As
and when the paperbook is ready, it will be open to the applicant to
move an application for early hearing of appeal.
[K.S.
JHAVERI, J.]
ar
Top