Gujarat High Court
Jadiben vs New on 15 December, 2010
Gujarat High Court Case Information System
Print
CA/15825/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 15825 of 2010
In
FIRST
APPEAL No. 810 of 2003
With
CIVIL
APPLICATION No. 15826 of 2010
In
FIRST
APPEAL No. 811 of 2003
=========================================================
JADIBEN
MAYABHAI BHARWAD - Petitioner(s)
Versus
NEW
INDIA ASSURANE CO LTD, THROUGH ITS LEGAL BRANCH, OFFICE & 1 -
Respondent(s)
=========================================================
Appearance
:
MR
PREMAL S RACHH for
Petitioner(s) : 1, 1.2.1,1.2.2
MR HEMANT S SHAH for Respondent(s)
: 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/12/2010
ORAL
ORDER
Heard.
In view of the averments made in the applications, the same are
allowed.
The
fixed deposits made before the Tribunal shall be renewed for a
further period of three years and on maturity shall be renewed by
one year at a time till final disposal of the First Appeal Nos. 810
of 2003 and 811 of 2003. The quarterly interest that may be accrued
on the said deposit shall be paid to the original claimants.
With
the above direction, applications stand disposed of. Direct Service
is permitted.
(K.S.JHAVERI, J.)
niru*
Top