Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Icici General Insurance Company ... vs Mr. Navalram Bheraji Gayari And ...
2021 Latest Caselaw 5037 Bom

Citation : 2021 Latest Caselaw 5037 Bom
Judgement Date : 19 March, 2021

Bombay High Court
Icici General Insurance Company ... vs Mr. Navalram Bheraji Gayari And ... on 19 March, 2021
Bench: P. K. Chavan
                                                                              12-3536-2019-CAF-stay=.doc


                         Uday S. Jagtap


                                      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                              CIVIL APPELLATE JURISDICTION

                                           CIVIL APPLICATION NO. 3536 OF 2019
                                                           IN
                                          FIRST APPEAL (ST.) NO. 22011 OF 2019

                         ICICI General Insurance Co. Ltd.                    .. Applicant

                                  Vs.

                         Navalram Bheraji Gayari & Ors.                      .. Respondents

                                                         .....
                         Ms. Deepika Prabhala i/b Res Juris for the applicant
                         None for the respondent

                                                          CORAM : PRITHVIRAJ K. CHAVAN, J.

DATED : 19th MARCH, 2021 P.C.

1. This is an application seeking stay to the execution and implementation of the award dated 17 th September, 2018 passed by the MACT, Pune in MACP No. 820 of 2010.

2. The learned Counsel for the applicant submits that the appellant has a good case on merits. She, therefore, seeks stay to the execution inter alia submitting that the entire amount awarded by the Tribunal with accrued interest would be deposited within four weeks. Statement is accepted.

3. In view of the said statement, there shall be ad-interim relief in terms of prayer clause (b), which reads as under :-


          Digitally
          signed by
UDAY      UDAY SHIVAJI
          JAGTAP
SHIVAJI   Date:
JAGTAP    2021.03.22
          18:00:40
          +0530

                                                                                                1 of 3
                                                 12-3536-2019-CAF-stay=.doc




"(b) Pending hearing and final disposal of the first appeal the execution, implementation and operation of judgment and award dated 17.09.2018 passed by the learned Member, MACT, Pune in MACP No. 820 of 2010 may kindly be stayed."

4. If the applicant fails to deposit the entire amount within four weeks, ad-interim relief shall stand vacated without further reference to the Court.

5. After depositing the amount, the applicant shall inform the respondents-claimants about the factum of deposit within two weeks.

6. The respondents are at liberty to withdraw 50% of the amount that would be deposited by the applicant before the concerned M.A.C.T upon furnishing an undertaking within two weeks that if the appellant succeeds in the appeal, the respondents shall refund the amount with interest at such rate as would be directed by this Court depending upon the outcome of the first appeal.

7. If respondents 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 a fixed deposit in any Nationalized Bank for a period of one year and thereafter for one more year again after obtaining order from this Court.

8. If 50% amount is withdrawn by the respondents, balance amount shall be invested by the M.A.C.T in a fixed deposit as

2 of 3 12-3536-2019-CAF-stay=.doc

stated above, in a Nationalized Bank.

9. The application stands disposed of.

(PRITHVIRAJ K. CHAVAN, J.)

3 of 3

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter