Bombay High Court
Tata Aig General Insurance Company ... vs Smt. Mayuri Mahesh Rane And Ors on 4 February, 2019
Dixit
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
CIVIL APPLICATION NO.563 OF 2019
IN
FIRST APPEAL (STAMP) NO.26357 OF 2018
TATA AIG General Insurance Co. Ltd., Mumbai .... Applicant
V/s.
Mayuri Mahesh Rane and Ors. .... Respondents
Mr. Nikhil Mehta, I/by M/s. KMC Legal Venture, for the Applicant-
Insurance Company.
Mr. Hemant Ghadigaonkar for Respondent Nos.1 to 5.
CORAM : DR. SHALINI PHANSALKAR-JOSHI, J.
DATE : 4 TH FEBRUARY, 2019.
P.C. :
1. Heard learned counsel for the Applicant-Insurance Company and for Respondent Nos.1 to 5.
2. Learned counsel for the Applicant-Insurance Company submits that, the Applicant-Insurance Company would be depositing the entire decreetal amount in the concerned Tribunal within a period of eight weeks from today.
3. Hence, the stay is granted to the execution of the 'Decree', subject 1/2 CAF-563-19==.doc ::: Uploaded on - 06/02/2019 ::: Downloaded on - 16/03/2019 00:04:21 ::: to deposit of the entire decreetal amount in the concerned Tribunal within a period of eight weeks from today, failing which the stay to stand automatically vacated without any further reference to the Court.
4. The amount of Rs.25,000/-, which is deposited as a statutory deposit in this Court, be transferred to the concerned Tribunal.
5. Civil Application is disposed off.
[DR. SHALINI PHANSALKAR-JOSHI, J.] 2/2 CAF-563-19==.doc ::: Uploaded on - 06/02/2019 ::: Downloaded on - 16/03/2019 00:04:21 :::