Gujarat High Court Case Information System
Print
CA/934/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 934 of 2010
In
CIVIL
APPLICATION No. 1941 of 2009
In
FIRST
APPEAL No. 707 of 2009
======================================
MOHANBHAI
PALABHAI ALGOTAR
L.R.OF
BALUBEN M ALGOTAR & ORS.
Versus
NEW
INDIA ASSURANCE COMPANY LIMITED & ANOTHER
======================================
Appearance :
MR
RC KAKKAD for the applicants
MR SHALIN N MEHTA for Respondent(s)
: 1,
None for Respondent(s) :
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 03/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
The
case comes up on application filed by the original claimants to
withdraw the amount as deposited by respondent No.1 insurance
company. It is ordered that 50% of the amount be awarded to the
claimants and the remaining 50% amount be deposited in a nationalised
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 application is disposed of.
Direct
Service is permitted.
(Bhagwati
Prasad, J.)
(J.C.Upadhyaya,
J.)
*mohd
Top