Gujarat High Court
=========================================Appearance vs None For on 26 March, 2010
Gujarat High Court Case Information System
Print
FA/1163/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1163 of 2007
With
CIVIL
APPLICATION No. 3207 of 2007
In
FIRST
APPEAL No. 1163 of 2007
=========================================
ORIENTAL
INSURANCE CO. LTD.
Versus
NANBAI
VISHRAM JOGI AND OTHERS
=========================================Appearance
:
MR SAURABH G
AMIN for
the Appellant
None for Defendant(s) : 1 - 6.
MR SS TRIVEDI for
Defendant(s) : 7,
MR SANDIP C SHAH for Defendant(s) :
8,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 26/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
ORDER
IN FIRST APPEAL:
ADMIT.
ORDER
IN CIVIL APPLICATION:
We
are informed that pursuant to the orders of this Court, the entire
amount of the award has been deposited.
Regarding
disbursal of the amount, a condition has been made in the order
passed by this Court on 9.1.2007. The claimants will be at liberty to
move further application, if they are so advised, for disbursement.
The
Civil Application is disposed of accordingly.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
omkar
Top