Gujarat High Court
Appearance : vs Hl Patel Advocates For on 3 September, 2010
Gujarat High Court Case Information System
Print
CA/340/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 340 of 2008
In
FIRST
APPEAL No. 146 of 2008
======================================
UNITED
INDIA INSURANCE CO. LTD.
Versus
SHANTABEN
@ SHARDABEN WD/O. BACHUBHAI S. NAIK AND OTHERS
======================================
Appearance :
MR
RAJNI H MEHTA for Petitioner.
HL PATEL ADVOCATES for Respondent
Nos.1 - 4.
MR HARDIK A DAVE for Respondent Nos.1 - 4.
RULE
SERVED for Respondent Nos.5, 9.
MR RC JANI for Respondent
No.6.
DELETED for Respondent No.7.
MR MA KHARADI for Respondent
No.8.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 07/03/2008
ORAL
ORDER
The
application is allowed in terms of para 6 (i) and Rule is made
absolute with the direction to invest in cumulative fixed deposit for
three years in a nationalized bank the amount deposited by the
applicant and transmitted to the tribunal under previous order dated
11-1-2008. Such deposit shall be made in the name of Nazir of the
tribunal and it shall be renewed from time to time for a period one
year at a time till further orders.
(D.H.Waghela,
J.)
/malek
Top