Gujarat High Court High Court

New vs Vimlaben on 27 January, 2010

Gujarat High Court
New vs Vimlaben on 27 January, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11538/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 11538 of 2009
 

In


 

FIRST
APPEAL No. 4171 of 2009
 

With


 

CIVIL
APPLICATION No. 11539 of 2009
 

In
FIRST APPEAL No. 4172 of 2009
 

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

 

NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
 

Versus
 

VIMLABEN
WD/O MAFATLAL NARANDAS & 9 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GC MAZMUDAR for
Petitioner(s) : 1,MR HG MAZMUDAR for Petitioner(s) : 1, 
RULE
UNSERVED for Respondent(s) : 1 - 5,8 - 9. 
RULE NOT RECD BACK for
Respondent(s) : 6 - 7. 
- for Respondent(s) :
10, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 27/01/2010 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.G.C.Majmudar for applicant and learned advocate
Mr.H.K.Patel for respondents claimants in one civil application.

2. Learned
advocate Mr.Majmudar submitted that as informed by learned advocate
Mr.H.K.Patel, some amount is shortfall. He submitted that shortfall
amount may be deposited by Insurance Co., if required.

3. This
Court has disbursed 30% amount in favour of claimants in both civil
applications. Therefore, considering the submissions made by both
learned advocates, Rule is made absolute in terms of order dated
9.11.2009, in both civil applications.

4. The
respondents claimants of CA No.11538 of 2009 if having any grievance
about this order, they are at liberty to file necessary application
before this Court.

(H.K.RATHOD,J.)
(vipul)

   

Top