Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bharti Axa General Insurance Co ... vs Lh Of Decd Kurabhai Salubhai Patel
2021 Latest Caselaw 17139 Guj

Citation : 2021 Latest Caselaw 17139 Guj
Judgement Date : 29 October, 2021

Gujarat High Court
Bharti Axa General Insurance Co ... vs Lh Of Decd Kurabhai Salubhai Patel on 29 October, 2021
Bench: A.G.Uraizee
        C/FA/2206/2021                           IA ORDER DATED: 29/10/2021



               IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
                  CIVIL APPLICATION (FOR STAY) NO. 1 of 2021
                                      In
                        R/FIRST APPEAL NO. 2206 of 2021
================================================================

BHARTI AXA GENERAL INSURANCE CO LTD Versus LH OF DECD KURABHAI SALUBHAI PATEL ================================================================ Appearance:

for the PETITIONER(s) No. MR VIBHUTI NANAVATI for the PETITIONER(s) No. RULE SERVED for the RESPONDENT(s) No. ================================================================ CORAM:HONOURABLE MR. JUSTICE A.G.URAIZEE Date : 29/10/2021 IA ORDER

Heard learned advocate for the applicant. Though served there is no appearance on behalf of the respondent.

Learned advocate for the applicant submits that the amount of compensation with interest and cost deposited in the tribunal in compliance of order of this Court. He, therefore, urges that stay of the impugned judgment granted earlier may be confirmed till disposal of the appeal.

In view of the above, the implementation, operation and execution of the impugned judgment granted earlier is order to be confirmed till disposal of the appeal.

The tribunal is directed to invest the deposited amount in cumulative fixed deposit presently for a period of three years in any nationalized bank subject to further order may be passed.

This order shall not preclude the claim from making an application for disbursement of deposited amount which shall be considered in accordance with law. Rule is made absolute.

(A.G.URAIZEE, J) Manoj

 
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