Citation : 2021 Latest Caselaw 6134 Guj
Judgement Date : 16 June, 2021
C/FA/1274/2020 IA ORDER DATED: 16/06/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL APPLICATION (FOR WITHDRAWAL/DISBURSEMENT OF AMOUNT)
NO. 1 of 2021
In R/FIRST APPEAL NO. 1274 of 2020
==========================================================
BALWANTRAI JETHALAL PARMAR Versus ILIYASKHAN ABDULKHAN MAKRANI (DELETED) ========================================================== Appearance:
for the PETITIONER(s) No. MALAV M MULANI for the PETITIONER(s) No. MR MAULIK J SHELAT for the RESPONDENT(s) No. ========================================================== CORAM:HONOURABLE MR. JUSTICE N.V.ANJARIA
Date : 16/06/2021 IA ORDER
Heard learned advocate Mr. Malav Mulani for the applicants - the original claimants and learned advocate Mr. Maulik Shelat for respondent Insurance Company-original appellant.
2. This application is filed whereby the claimants have prayed for disbursement of the amount of compensation deposited by the insurance company.
3. While granting the stay of the impugned judgment and award of the Motor Accident Claims Tribunal, this court put a condition of depositing the awarded amount. Accordingly, the respondent insurance company has deposited the amount with cost and interest with the Tribunal concerned, it was stated before the court.
4. On one hand the amount of compensation awarded by the Claims Tribunal is deposited, and on the other hand, the appeal of the insurance company is pending and would take time before it is finally decided.
C/FA/1274/2020 IA ORDER DATED: 16/06/2021
Therefore, in the interregnum, following directions by disbursing part of the deposited amount would subserve the ends of justice.
(i) Out of the total deposited amount by the appellant insurance company, the Tribunal shall disburse 30% of the amount in favour of both the claimants in equal proportion after verifying their identity, following necessary procedure and by issuing account payee cheque in their respective names.
(ii) The remainder 70% amount shall be deposited with the nationalised bank in a fixed deposit of non-cumulative nature.
(iii) The Fixed Deposit shall be created initially for a period of one year and renewable subject to further orders.
(iv) The claimants shall be entitled to earn periodical interest which may accrue on the invested amount.
(v) The Fixed Deposit receipts shall remain in the custody of the Nazir of the Claims Tribunal and the same shall not be permitted to be utilised to raise any loan or finance or for any other such purpose without permission of the court.
5. The present application stands allowed and disposed of in the aforesaid terms.
(N.V.ANJARIA, J) C.M. JOSHI
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!