Gujarat High Court Case Information System
Print
FA/2499/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2499 of 2010
To
FIRST
APPEAL No. 2505 of 2010
With
CIVIL
APPLICATION No. 9957 of 2010
In
FIRST APPEAL No. 2499 of 2010
To
CIVIL
APPLICATION No. 9963 of 2010
In
FIRST APPEAL No. 2505 of 2010
=========================================================
UNITED
INDIA INSURANCE COMPANY LIMITED - Appellant(s)
Versus
JAAN
MOHMAD MOMALVEV & 3 - Defendant(s)
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Appellant(s) : 1,
None for Defendant(s) : 1 - 4,4.2.1
MR KIRIT
I PATEL for Defendant(s) : 4.2.2,4.3.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 31/08/2010
ORAL
COMMON ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
ORDER
IN FA NOS.2499 TO 2505:
The
appeals are admitted.
ORDER
IN CA NOS.9957 TO 9963 OF 2010:
Rule
returnable on 28.09.2010.
There
shall be ad-interim stay against execution of the impugned award on
condition that the applicant Insurance Company deposits the entire
awarded amount with proportionate costs and interest accrued thereon
in each claim petitions before the concerned Claims Tribunal on or
before 28.09.2010. This shall include a sum of Rs.25,000/- deposited
before the concerned Tribunal at the time of filing the appeal in
each of the claim petitions.
Necessary
order with regard to the apportionment, investment and disbursement
shall be passed on 28.09.2010 or on filing the appearance by the
respondent – claimants whichever is earlier.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top