Gujarat High Court Case Information System
Print
CA/8513/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 8513 of 2011
In
FIRST
APPEAL No. 1999 of 2011
=========================================================
THE
ORIENTAL INSURANCE CO.LTD. - Petitioner(s)
Versus
BHARTIBEN
VIJAYBHAI NAGORI, & 3 - Respondent(s)
=========================================================
Appearance
:
MR
MAULIK J SHELAT for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 4.
MR.HIREN
M MODI for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 19/10/2011
ORAL
ORDER
In
compliance of the order dated 07.09.2011, the applicant herein has
deposited the amount of Rs.2,10,485/- along with proportionate cost
and interest.
So
far as the disbursement is concerned, the Tribunal is directed to
disburse 20% of the amount deposited to the present respondent nos.1
and 2 i.e. original claimants each by Account Payee Cheque in the
name of each original claimant after proper verification.
Remaining
80% amount shall be invested by the Trial Court in any nationalized
bank in Fixed Deposit in the name of Nazir of the Tribunal initially
for a period of three years and such investment shall be renewed
from time to time until the appeal is finally disposed of. The
original FDR(s) shall be retained with the Nazir of the Tribunal.
The original claimants entitled to get periodical interest thereon.
In
view of the above, this Civil Application is allowed. Rule is made
absolute.
(G.B.SHAH,J.)
Girish
Top