Gujarat High Court
National vs Sureshbhai on 6 April, 2011
Gujarat High Court Case Information System
Print
FA/23/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 23 of 2011
With
CIVIL
APPLICATION No. 173 of 2011
In
FIRST APPEAL No. 23 of 2011
=========================================================
NATIONAL
INSURANCE COMPANY LTD - Appellant(s)
Versus
SURESHBHAI
GOVINDBHAI DABHI & 1 - Defendant(s)
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Appellant(s) : 1,
NOTICE SERVED for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 06/04/2011
ORAL
ORDER
Admit.
(K.S.
JHAVERI, J.)
ORDER
IN CIVIL APPLICATION
Though
served none appears for the respondents. Ad-interim relief granted
earlier vide order dated 22.02.2011 stands confirmed on the same
terms and conditions. The periodical interest accruing on the said
deposit shall be paid to the original claimant/s. Civil Application
is allowed accordingly. Rule is made absolute accordingly.
(K.S.
JHAVERI, J.)
Divya//
Top