Gujarat High Court High Court

United vs Alpaben on 11 July, 2008

Gujarat High Court
United vs Alpaben on 11 July, 2008
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2674/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2674 of 2008
 

With


 

CIVIL
APPLICATION No. 6915 of 2008
 

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

 

UNITED
INDIA INSURANCE COMPANY LIMITED - Appellant(s)
 

Versus
 

ALPABEN
ASHISHKUMAR PATEL & 5 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
RAJNI H MEHTA for
Appellant(s) : 1, 
MR HARSHAD K PATEL for Defendant(s) : 1 -
4. 
None for Defendant(s) : 5 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 11/07/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

ORDER
IN APPEAL:

1. Appeal
is ADMITTED. Mr H.K. Patel learned advocate for respondents
no. 1 to 4- ori. claimants waives service of notice.

R &
P of M.C.A. Petition No. 405/2001 be called for from the MAC
Tribunal, Bharuch so as to reach to this Court on or before 1.8.2008.

ORDER
IN CIVIL APPLICATION:

2. Rule.

Notice as to interim relief returnable on 8.8.2008. Mr. H.K. Patel
learned advocate for the respondents no. 1 to 4 ? ori. Claimants
waives service of notice.

3. By
way of ad interim relief, the impugned award dated 5.9.2007 rendered
in MAC Petition No. 405/2001 by the learned Additional District
Judge, Motor Accident Claims Tribunal (Aux.), FTC No. 4, Bharuch, is
stayed on condition that the applicant-appellant – United India
Insurance Co. Ltd., deposits the entire awarded amount together with
interest accrued thereon and also costs, before the concerned Claims
Tribunal on or before returnable date. This shall includes the sum of
Rs. 25000/- deposited by the applicant/appellant before this Court at
the time of filing the appeal, which shall be transmitted to the
concerned Claims Tribunal by the Registry, forthwith.

4. The
order with regard to the investment and disbursement shall be passed
on returnable date after hearing the learned advocates for the
contesting parties.

(A.M.

KAPADIA, J.)

(Z.K.

SAIYED, J.)

mandora/

   

Top