Gujarat High Court Case Information System
Print
CA/10944/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10944 of 2005
In
FIRST APPEAL (STAMP NUMBER) No. 2526 of 2005
To
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10947 of 2005
In
FIRST APPEAL (STAMP NUMBER) No. 2529 of 2005
==============================================
UNITED
INDIA INSURANCE CO. LTD. -Petitioner(s)
Versus
SAVITABEN
MOHANLAL MADAN (HEIROF DECEASED MOHANLAL DEVJIBHAI & 4 -
Respondent(s)
=============================================
MR
RR MARSHALL for Petitioner(s) : 1,
None for Respondent(s) : 1 -
5.
==============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 25/10/2005
ORAL
ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
Rule.
Shri R.R.Marshall, learned counsel for the applicants, submits that
execution proceedings have been initiated, therefore, they be stayed,
otherwise, filing of appeals would be rendered infructuous, recovery
of monies becomes difficult. Accordingly, pending hearing and
decision of this application, execution of award is stayed subject to
deposit of the award amount with the Claims Tribunal within two
months. The amount to be so deposited and the amount, if any,
deposited in this Court under Section 173 of the Motor Vehicles Act,
1988, which may be transmitted to the Tribunal concerned, be invested
in F.D.Rs. with a nationalised Bank for a period of three years, in
the first instance, extendable in case the Appeal is not heard within
this period.
(BHAWANI
SINGH)
Chief
Justice
(H.K.
RATHOD)
Judge
[sn
devu] ps
Top