Citation : 2021 Latest Caselaw 2963 Bom
Judgement Date : 15 February, 2021
9-IA-ST-96835-2020.doc
Shailaja
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
INTERIM APPLICATION [STAMP] NO.96835 OF 2020
IN
FIRST APPEAL [STAMP] NO.96833 OF 2020
Shriram General Insurance Co. Ltd. ] Applicant
Vs.
Madhavrao Bhimaji Deshmukh ]
(since deceased) through Legal Heirs; ]
1. Kusum Madhav Deshmukh and others. ] Respondents
.....
Mr. Suryajeet Chavan i/b Mr. Pandit Kasar, for Applicant.
None for Respondents.
.....
CORAM : PRITHVIRAJ K. CHAVAN, J.
DATE : 15th FEBRUARY, 2021.
P.C.
1. Learned Counsel for the applicant seeks stay to the execution, operation and implementation of the Judgment and Award dated 14th February, 2020 passed by the learned Member, M.A.C.T., Baramati in M.A.C.P No.85 of 2016 by contending that the respondents-claimants have filed execution application before M.A.C.T, Baramati.
2. The learned Counsel, on instructions, makes a statement that the entire amount of Award with accrued interest will be deposited in M.A.C.T, Baramati within four weeks from today. Statement is accepted.
1 of 3 Shailaja S. Digitally signed by Shailaja S. Halkude
Halkude Date: 2021.02.16 17:24:06 +0530 9-IA-ST-96835-2020.doc
3. In view of the statement made, there shall be ad-interim relief in terms of prayer clause (a).
4. It is made clear that if the amount as stated above, is not deposited within four weeks from today, ad-interim relief shall stand vacated, without further reference to the Court.
5. After depositing the amount under Award, the applicant shall inform the factum of deposit to the respondents-claimants within two weeks thereafter.
6. Learned Counsel for the applicant objects for withdrawal of the amount of compensation by the respondents-claimants.
7. Respondents No.1 to 4 are at liberty to withdraw 50% of the amount with accrued interest that would be deposited by the applicant before the concerned M.A.C.T upon furnishing an undertaking within one week that if the applicant-insurer succeeds in the appeal, they will return the amount with interest at such rate as would be directed by this Court depending upon the outcome of the first appeal.
8. If respondents No.1 to 4 do not file an undertaking within the aforesaid period, the amount that would be deposited by the applicant shall be invested by the M.A.C.T in the fixed deposit of a Nationalized Bank for a period of one year and thereafter for one more year again after obtaining order from this Court.
2 of 3 9-IA-ST-96835-2020.doc
9. If 50% amount is withdrawn by respondents No.1 to 4, balance amount shall be invested by the M.A.C.T in a fixed deposit as stated above, in a Nationalized Bank.
10. The application stands disposed of.
[PRITHVIRAJ K. CHAVAN, J.]
3 of 3
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!