Gujarat High Court High Court

United vs Lalitaben on 12 August, 2008

Gujarat High Court
United vs Lalitaben on 12 August, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/5261/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 5261 of 2007
 

 
 
=========================================================

 

UNITED
INDIA INSURANCE CO. LTD. - Appellant(s)
 

Versus
 

LALITABEN
WD/O. MOHANBHAI VIRABHAI PATEL & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
HINA DESAI for
Appellant(s) : 1, 
None for Defendant(s) : 1, 
MR DR SHAH for
Defendant(s) : 1.2.1,1.2.2  
NOTICE NOT RECD BACK for Defendant(s)
: 2 - 3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 12/08/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate Ms. Hina Desai on behalf of appellant, learned
advocate Mr. DR Shah appearing for the respondent claimants.

Considering
the fact that, deceased was aged about 70 years, 6 multiplier has
been applied and income has been assessed without any documentary
evidence.

Therefore,
appeal is admitted.

(H.K.RATHOD,
J)

asma

   

Top