Gujarat High Court Case Information System
Print
CA/3534/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 3534 of 2010
In
CIVIL
APPLICATION No. 7894 of 2008
To
CIVIL
APPLICATION - FOR ORDERS No. 3538 of 2010
In
CIVIL
APPLICATION No. 7912 of 2008
=========================================
HEMLATA
WD/O NARENDRA VIRJIBHAI SAGATHIA AND OTHERS
Versus
LALLUBHAI
BALUBHAI CHAUDHARI AND OTHERS
=========================================Appearance
:
MR MTM HAKIM
for the Applicants
MR
VIBHUTI NANAVATI for Respondent(s) : 3,
MRS VASAVDATTA BHATT for
Respondent(s) : 4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 20/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
The
case comes up on application filed by the applicants to withdraw the
amount as deposited by the respondent-The New India Assurance Company
Ltd. It is ordered that 50% of the amount be disbursed to the
applicants against solvent security and the remaining 50% amount be
deposited in cumulative F.D. of a nationalized bank for a period of
five years. However, in the meanwhile, if the appeal is not decided,
the Fixed Deposit will be renewed. This stipulation will be made with
the bank that the renewal of the FDR shall be automatic.
With
the aforesaid observations, Civil Applications are disposed of.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
omkar
Top