Citation : 2021 Latest Caselaw 15177 Guj
Judgement Date : 27 September, 2021
C/FA/1814/2021 IA ORDER DATED: 27/09/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL APPLICATION (FOR STAY) NO. 1 of 2021
In R/FIRST APPEAL NO. 1814 of 2021
==========================================================
THE NEW INDIA ASSURANCE CO LTD Versus GOMTIBEN RAVTABHAI LUHAR ========================================================== Appearance:
for the PETITIONER(s) No. MR SUNIL B PARIKH for the PETITIONER(s) No. RULE SERVED for the RESPONDENT(s) No. ==========================================================
CORAM:HONOURABLE MR. JUSTICE A.G.URAIZEE
Date : 27/09/2021
IA ORDER
1. Heard learned advocate for the Insurance Company and learned advocate for the claimants.
2. Learned advocate for the Insurance Company submits that the awarded amount of compensation along with interest and costs is deposited in the Tribunal in compliance of the order of this Court. He, therefore, submits that stay granted earlier may be confirmed. Learned advocate for the claimants confirms that amount of compensation awarded by the learned Tribunal is deposited in the Tribunal.
3. Having heard the learned advocates for the respective parties and having considered the facts and circumstances of the case, the stay granted earlier of the
C/FA/1814/2021 IA ORDER DATED: 27/09/2021
impugned judgment and awarded is confirmed till the final disposal of the appeal with liberty in favour of the claimants to move an appropriate application for disbursement of amount. The Tribunal is directed to invest the amount deposited by the insurance company in cumulative Fixed Deposit Receipts in any Nationalized Bank for a period of three years.
4. With the aforesaid directions, present Civil Application stands disposed of. Rule is made absolute.
(A.G.URAIZEE, J) SURESH SOLANKI
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!