Gujarat High Court Case Information System
Print
FA/378/1985 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 378 of 1985
With
FIRST
APPEAL No. 50 of 1986
To
FIRST
APPEAL No. 52 of 1986
=========================================================
SANKERGIRI
VASHRAM GIRI -DELETED- & 4 - Appellant(s)
Versus
MATHURADAS
GOKULDAS KUNDALIYA & 3 - Defendant(s)
=========================================================
Appearance
:
DELETED
for Appellant(s) : 1,MR PREMAL R
JOSHI for Appellant(s) : 2 - 5.MR NIRAV C THAKKAR for Appellant(s) :
2 - 5.
NOTICE SERVED BY DS for Defendant(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 24/09/2008
ORAL
ORDER
Heard
learned advocate Mr. Mehul Shah on behalf of appellant owner,
learned advocate Mr. PR Joshi appearing for claimant, learned
advocate Mr. NL Jain for learned senior advocate Mr. SV Raju on
behalf of insurance company.
Learned
advocates appearing for respective parties are not having any detail
whether any amount is deposited by the owner or not and whether any
amount is disbursed in favour of claimants or not.
Therefore,
it is directed to claims Tribunal, Jamnagar to supply all details to
this Court immediately that how much amount is deposited by the
owner before claims Tribunal in respect to claim petition no.
173/1982, 174/1982 and 175/1982 in FA no. 378/1985, 50/1986 to
52/1986 on or before next date of hearing i.e. 13/10/2008 without
fail.
(H.K.RATHOD,
J)
asma
Top