Gujarat High Court
Oriental vs Ramaben on 28 February, 2011
Gujarat High Court Case Information System
Print
CA/14970/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 14970 of 2010
In
FIRST
APPEAL No. 4205 of 2010
=========================================================
ORIENTAL
INSURANE COMPANY LIMITED(SUBSIDIARY OF GEN.INSURANC - Petitioner(s)
Versus
RAMABEN
KESHUBHAI PRAJAPATI & 4 - Respondent(s)
=========================================================
Appearance
:
MS
KARUNA V RAHEVAR for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/02/2011
ORAL
ORDER
Ad
interim relief granted earlier stands confirmed on the same terms and
conditions. Out of the deposited amount, 70% amount shall be
invested in FDR with a nationalised bank initially for a period of
five years and on maturity shall be renewed by one year from time to
time. The Fixed Deposit Receipt shall be kept with the Nazir of the
Tribunal. The Interest that may be accrued on the said deposit shall
be paid to the original claimants. 30% of the amount shall be
withdrawn by the original claimants. Rule is made absolute
accordingly.
(K.S.JHAVERI,
J.)
(ila)
Top