Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Royal Sundaram Alliance ... vs Kantaben Kantilal Kateshiya
2021 Latest Caselaw 16523 Guj

Citation : 2021 Latest Caselaw 16523 Guj
Judgement Date : 21 October, 2021

Gujarat High Court
Royal Sundaram Alliance ... vs Kantaben Kantilal Kateshiya on 21 October, 2021
Bench: R.M.Chhaya, Samir J. Dave
    C/FA/5690/2019                                   ORDER DATED: 21/10/2021




          IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                     R/FIRST APPEAL NO.        5690 of 2019

                             With
         CIVIL APPLICATION (FOR STAY) NO. 1 of 2019
              In R/FIRST APPEAL NO. 5690 of 2019
==========================================================
          ROYAL SUNDARAM ALLIANCE INSURANCE COMPANY
                            Versus
                 KANTABEN KANTILAL KATESHIYA
==========================================================
Appearance:
MR DAKSHESH MEHTA(2430) for the Appellant(s) No. 1
MR. RUSHANG D MEHTA(6989) for the Appellant(s) No. 1
 for the Defendant(s) No. 10,2,3,4,5,6,7,9
HCLS COMMITTEE(4998) for the Defendant(s) No. 7,8
MR CHIRAYU A MEHTA(3256) for the Defendant(s) No. 9
MR PREMAL S RACHH(3297) for the Defendant(s) No.
1,2,3,4,5,6
MR.VINOD C THAKER(6678) for the Defendant(s) No. 8
NOTICE UNSERVED(8) for the Defendant(s) No. 8
RAVI B SHAH(5346) for the Defendant(s) No. 7,8
==========================================================

  CORAM:HONOURABLE MR. JUSTICE R.M.CHHAYA
        and
        HONOURABLE MR. JUSTICE SAMIR J. DAVE

                            Date : 21/10/2021

                           ORAL ORDER

(PER : HONOURABLE MR. JUSTICE R.M.CHHAYA)

Order in First Appeal:

Registry is directed to call for the Record & Proceedings so as to reach this Court on or before 22.11.2021. S.O. to 24.11.2021.

Order in Civil Application:

Heard the learned advocates appearing for the respective parties.

C/FA/5690/2019 ORDER DATED: 21/10/2021

In facts of this case, the impugned judgment and award is stayed till final disposal of the appeal. The Trial Court shall invest 70% of the amount in a Fixed Deposit Receipts in a nationalized Bank initially for a period of 3 years and renewable from time to time for similar period till final disposal of the appeal and 30% of the amount shall be given to the claimants upon proper verification. The claimants shall also be entitled to periodical interest that may accrue on the Fixed Deposit Receipts. The original FDRs to be retained by the Tribunal.

Accordingly, the application is disposed of. Rule is made absolute.

(R.M.CHHAYA,J)

(SAMIR J. DAVE,J) BIJOY B. PILLAI

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter