Gujarat High Court
===================================================== vs Unknown on 29 August, 2011
Gujarat High Court Case Information System
Print
MCA/2206/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION-FOR ORDERS No.2206 of 2011
In
FIRST
APPEAL No.528 of 2002
=====================================================
PARVATIBEN MOHANBHAI SINDHAV & 4 - Applicant(s)
Versus
NEW
INDIA ASSURANCE CO LTD. & 1 - Opponent(s)
=====================================================
Appearance
:
MR TUSHAR L SHETH for Applicant(s)
: 1 - 5.
MS LILU K BHAYA for Opponent(s) : 1,
None for
Opponent(s) :
2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 29/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr.Sheth,
learned counsel for the applicants, does not press this application.
Hence, disposed of accordingly with the observation that upon
maturity of the fixed deposit, the amount shall be paid to the
applicants-original claimants, unless there is any prohibitory order
of any competent forum.
Sd/-
[JAYANT
PATEL,J]
Sd/-
[R.M.CHHAYA,
J ]
***
Bhavesh*
Top