Gujarat High Court
Jadiben vs New on 15 December, 2010
Gujarat High Court Case Information System Print CA/15825/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR DIRECTION No. 15825 of 2010 In FIRST APPEAL No. 810 of 2003 With CIVIL APPLICATION No. 15826 of 2010 In FIRST APPEAL No. 811 of 2003 ========================================================= JADIBEN MAYABHAI BHARWAD - Petitioner(s) Versus NEW INDIA ASSURANE CO LTD, THROUGH ITS LEGAL BRANCH, OFFICE & 1 - Respondent(s) ========================================================= Appearance : MR PREMAL S RACHH for Petitioner(s) : 1, 1.2.1,1.2.2 MR HEMANT S SHAH for Respondent(s) : 1, None for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 15/12/2010 ORAL ORDER
Heard.
In view of the averments made in the applications, the same are
allowed.
The
fixed deposits made before the Tribunal shall be renewed for a
further period of three years and on maturity shall be renewed by
one year at a time till final disposal of the First Appeal Nos. 810
of 2003 and 811 of 2003. The quarterly interest that may be accrued
on the said deposit shall be paid to the original claimants.
With
the above direction, applications stand disposed of. Direct Service
is permitted.
(K.S.JHAVERI, J.)
niru*
Top