Gujarat High Court High Court

United vs Unknown on 19 June, 2008

Gujarat High Court
United vs Unknown on 19 June, 2008
Author: R.M.Doshit,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3435/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 3435 of 2008
 

In


 

FIRST
APPEAL No. 1349 of 2008
 

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

 

UNITED
INDIA INSURANCE COMPANY LTD - Applicant(s)
 

Versus
 

MEENABEN
MAHENDRABHAI CHAVDA & 3 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MAULIK J SHELAT for
Applicant(s) : 1, 
RULE SERVED for Opponent(s) : 1 - 2,2.2.2  
None
for Opponent(s) : 2, 
RULE UNSERVED for Opponent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	

 

 
 


 

Date
: 19/06/2008 

 

ORAL
ORDER

Though
served, the opponents ? claimants have not entered appearance.

Learned
advocate Mr.Shelat appears for the applicant ? insurer. He has
submitted that the applicant has deposited the award amount in the
Tribunal below. The challenge in the Appeal is restricted to
Rs.1,70,000=00.

Application
is allowed. Pending the Appeal, there shall be interim stay in terms
of paragraph 3(A). The amount deposited in the Tribunal below be
invested in fixed deposit in a nationalized bank for a period of five
years. On expiry of the period of five years, the fixed deposit be
renewed for every two years till the Appeal is heard and finally
decided.

(Ms.R.M.Doshit,
J.)

/moin

   

Top