Gujarat High Court High Court

Reliance vs Rajeshkumar on 19 April, 2010

Gujarat High Court
Reliance vs Rajeshkumar on 19 April, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3652/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 3652 of 2010
 

In


 

FIRST
APPEAL No. 748 of 2010
 

 
 
=========================================================

 

RELIANCE
GENERAL INSURANCE COMPANY LIMITED - Petitioner(s)
 

Versus
 

RAJESHKUMAR
RANJITSINH VAGHELA & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 19/04/2010 

 

 
 
ORAL
ORDER

Rule
returnable on 13th May
2010. Until then the ad-interim relief in terms of paragraph
6(B) on condition that the applicant-appellant will deposit entire
decreetal amount along with the interest and cost on or before 12th
May 2010 with the learned Tribunal. Until the next date the Tribunal
will not disburse the amount deposited by the applicant-appellant
pursuant to this order. It is further directed that as soon as the
amount is deposited by the applicant-appellant initially the amount
shall be invested, for a period of six months in Fixed Deposits with
a Nationalised Bank in the name of the Nazir of the Court. The
opponents will not create any charge against the Fixed Deposits and
the learned Tribunal or bank will not permit the opponents or any one
on their behalf to create charge against the Fixed Deposits.
Direction with regard to investment for further period or
disbursement shall be passed after hearing the other side on next
date.

(K.M.THAKER,J.)

Suresh*

   

Top