Gujarat High Court High Court

United vs Parmar on 30 March, 2011

Gujarat High Court
United vs Parmar on 30 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1020/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1020 of 2011
 

With


 

CIVIL
APPLICATION No. 3483 of 2011
 

In


 

FIRST
APPEAL No. 1020 of 2011
 

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


 

UNITED
INDIA INSURANCE COMPANY LIMITED, UNJHA - Appellant(s)
 

Versus
 

PARMAR
VINESHKUMAR @ VINUBHAI MAVJIBHAI & 4 - Defendant(s)
 

=========================================================
 
Appearance : 
MR
VIBHUTI NANAVATI for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 30/03/2011 

 

ORAL
ORDER

ADMIT.

[K.

S. JHAVERI, J.]

ORDER
IN CIVIL APPLICATION

1. Rule
returnable on 09.05.2011.

By
way of ad-interim relief, the impugned judgment and award passed by
the Tribunal below is stayed on condition that the
applicant-Insurance Company deposits the decretal amount with the
Tribunal below before the returnable date.

2. On
such deposit being made, the Tribunal below shall invest 60% thereof
in Fixed Deposit with any nationalized bank on long term basis and
the same shall be renewed from time to time, without any further
orders in that regard from this Court. Quarterly interest accruing on
such deposit shall be paid to the original claimants on regular
basis.

3. Orders
regarding disbursement of the balance 40% amount shall be passed on
the returnable date.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top