Gujarat High Court High Court

Appearance : vs Mr Shalin N Mehta For on 3 March, 2010

Gujarat High Court
Appearance : vs Mr Shalin N Mehta For on 3 March, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/934/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 934 of 2010
 

In


 

CIVIL
APPLICATION No. 1941 of 2009
 

In


 

FIRST
APPEAL No. 707 of 2009
 

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


 

MOHANBHAI
PALABHAI ALGOTAR
 


L.R.OF
BALUBEN M ALGOTAR & ORS.
 

Versus
 

NEW
INDIA ASSURANCE COMPANY LIMITED & ANOTHER
 

======================================
 
Appearance : 
MR
RC KAKKAD for the applicants  
MR SHALIN N MEHTA for Respondent(s)
: 1, 
None for Respondent(s) :
2, 
====================================== 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 03/03/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

The
case comes up on application filed by the original claimants to
withdraw the amount as deposited by respondent No.1 insurance
company. It is ordered that 50% of the amount be awarded to the
claimants and the remaining 50% amount be deposited in a nationalised
bank for a period of five years. However, in the meanwhile, if the
appeal is not decided the Fixed Deposit will be renewed. This
stipulation will be made with the bank that the renewal of the FDR
shall be automatic.

With
the aforesaid observations, civil application is disposed of.

Direct
Service is permitted.

(Bhagwati
Prasad, J.)

(J.C.Upadhyaya,
J.)

*mohd

   

Top