Gujarat High Court
New vs Shantaben on 4 February, 2011
Gujarat High Court Case Information System
Print
FA/40/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 40 of 2011
With
CIVIL
APPLICATION No. 1032 of 2011
In
FIRST APPEAL No. 40 of 2011
=========================================
NEW
INDIA ASSURANCE COMPANY LIMITED THROUGH MANAGER - Appellant(s)
Versus
SHANTABEN
JIVABHAI ROHIT SINCE.DECD. THROUGH HEIR & 4 - Defendant(s)
=========================================
Appearance
:
MR SANDIP C
SHAH for
Appellant(s) : 1,
None for Defendant(s) : 1 -
5.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 04/02/2011
ORAL
ORDER
FIRST
APPEAL NO.40 of 2011
ADMIT.
CIVIL
APPLICATION NO.1032 of 2011
RULE
returnable on 22nd
March 2011.
In
the meantime, applicant to deposit entire amount as awarded by the
Tribunal with interest and cost with the Tribunal on or before the
returnable date. Order with respect to disbursement and/or
investment shall be passed on the returnable date.
(M.R.
Shah, J.)
*menon
Top