Gujarat High Court High Court

New vs Shantaben on 4 February, 2011

Gujarat High Court
New vs Shantaben on 4 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/40/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 40 of 2011
 

With


 

CIVIL
APPLICATION No. 1032 of 2011
 

In
FIRST APPEAL No. 40 of 2011
 

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

NEW
INDIA ASSURANCE COMPANY LIMITED THROUGH MANAGER - Appellant(s)
 

Versus
 

SHANTABEN
JIVABHAI ROHIT SINCE.DECD. THROUGH HEIR & 4 - Defendant(s)
 

========================================= 
Appearance
: 
MR SANDIP C
SHAH for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
5. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 04/02/2011 

 

 
ORAL
ORDER

FIRST
APPEAL NO.40 of 2011

ADMIT.

CIVIL
APPLICATION NO.1032 of 2011

RULE
returnable on 22nd
March 2011.

In
the meantime, applicant to deposit entire amount as awarded by the
Tribunal with interest and cost with the Tribunal on or before the
returnable date. Order with respect to disbursement and/or
investment shall be passed on the returnable date.

(M.R.

Shah, J.)

*menon

   

Top