Gujarat High Court High Court

National vs Sureshbhai on 6 April, 2011

Gujarat High Court
National vs Sureshbhai on 6 April, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/23/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 23 of 2011
 

With


 

CIVIL
APPLICATION No. 173 of 2011
 

In
FIRST APPEAL No. 23 of 2011
 

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

 

NATIONAL
INSURANCE COMPANY LTD - Appellant(s)
 

Versus
 

SURESHBHAI
GOVINDBHAI DABHI & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
VIBHUTI NANAVATI for
Appellant(s) : 1, 
NOTICE SERVED for Defendant(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 06/04/2011 

 

 
 
ORAL
ORDER

Admit.

(K.S.

JHAVERI, J.)

ORDER
IN CIVIL APPLICATION

Though
served none appears for the respondents. Ad-interim relief granted
earlier vide order dated 22.02.2011 stands confirmed on the same
terms and conditions. The periodical interest accruing on the said
deposit shall be paid to the original claimant/s. Civil Application
is allowed accordingly. Rule is made absolute accordingly.

(K.S.

JHAVERI, J.)

Divya//

   

Top