Gujarat High Court High Court

Oriental vs Manjulaben on 30 September, 2010

Gujarat High Court
Oriental vs Manjulaben on 30 September, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/3039/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3039 of 2010
 

With
 

CIVIL
APPLICATION No. 11759 of
2010 
=========================================================


 

ORIENTAL
INSURANCE CO LTD - Appellant(s)
 

Versus
 

MANJULABEN
NARSINHBHAI SONAVARI & 6 - Defendant(s)
 

=========================================================
Appearance : 
MR
ANAL S SHAH for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

Date
: 30/09/2010  
 
ORAL ORDER

Order
in Appeal:

The
appeal is ADMITTED.

Order
in Civil Application:

RULE
returnable on 26th October, 2010. Mr Anal S Shah, learned
advocate for the appellant submits that the appeal is restricted to
Rs.2,40,100/-. In view of the above, the claimants are at this stage
permitted to withdraw 30% amount out of the entire amount, and the
remaining amount shall be deposited in the nationalised bank. Further
order may be passed after hearing the other side with respect to
interest etc.

[S.R.BRAHMBHATT,
J.]

mrpandya

   

Top