Gujarat High Court Case Information System
Print
FA/920/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 920 of 2011
With
CIVIL
APPLICATION No. 3317 of 2011
In
FIRST APPEAL No. 920 of 2011
=========================================================
UNITED
INDIA INSURANCE CO LTD - Appellant(s)
Versus
YASHPAL
ANILABHAI MAKWANA & 3 - Defendant(s)
=========================================================
Appearance
:
MR
GC MAZMUDAR for
Appellant(s) : 1,
MR NAGESH C SOOD for Defendant(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/03/2011
ORAL
ORDER
IN FIRST APPEAL :
The
appeal is ADMITTED.
(K.S.
Jhaveri, J)
ORAL
ORDER IN CIVIL APPLICATION
:
RULE,
returnable on 09th May 2011.
There will be ad interim relief in terms of paragraph 7(A) on
condition that the applicant will deposit the entire decreetal amount
with the trial Court before the returnable date. The trial Court
will, in turn, invest 70% amount in a
Nationalized Bank by way of an FDR initially for a period of three
years and the same shall be renewed from time to time till final
disposal of the main appeal. The FDR be retained by the Nazir of the
authority. Further orders as to investment/ disbursement of the
balance 30% amount will be passed on the returnable date.
(K.S.
Jhaveri, J)
Aakar
Top