Gujarat High Court Case Information System
Print
CA/11535/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 11535 of 2010
In
FIRST
APPEAL No. 2930 of 2010
=========================================================
RELIANCE
GENERAL INSURANCE COMPANY LIMITED - Petitioner(s)
Versus
BABUJI
DHIRAJI THAKOR (PARMAR) & 4 - Respondent(s)
=========================================================
Appearance :
MR
VIBHUTI NANAVATI for Petitioner(s) : 1,
RULE SERVED for
Respondent(s) : 1,
MRHARSHITSTOLIA for Respondent(s) : 2,4 -
5.
MRPARTHSTOLIA for Respondent(s) : 2,4 - 5.
None for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/12/2010
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.
Interest accrued thereon will be paid to the applicants. 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