Gujarat High Court Case Information System
Print
CA/11538/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 11538 of 2009
In
FIRST
APPEAL No. 4171 of 2009
With
CIVIL
APPLICATION No. 11539 of 2009
In
FIRST APPEAL No. 4172 of 2009
=========================================================
NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
Versus
VIMLABEN
WD/O MAFATLAL NARANDAS & 9 - Respondent(s)
=========================================================
Appearance
:
MR
GC MAZMUDAR for
Petitioner(s) : 1,MR HG MAZMUDAR for Petitioner(s) : 1,
RULE
UNSERVED for Respondent(s) : 1 - 5,8 - 9.
RULE NOT RECD BACK for
Respondent(s) : 6 - 7.
- for Respondent(s) :
10,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 27/01/2010
ORAL
ORDER
1. Heard
learned advocate Mr.G.C.Majmudar for applicant and learned advocate
Mr.H.K.Patel for respondents claimants in one civil application.
2. Learned
advocate Mr.Majmudar submitted that as informed by learned advocate
Mr.H.K.Patel, some amount is shortfall. He submitted that shortfall
amount may be deposited by Insurance Co., if required.
3. This
Court has disbursed 30% amount in favour of claimants in both civil
applications. Therefore, considering the submissions made by both
learned advocates, Rule is made absolute in terms of order dated
9.11.2009, in both civil applications.
4. The
respondents claimants of CA No.11538 of 2009 if having any grievance
about this order, they are at liberty to file necessary application
before this Court.
(H.K.RATHOD,J.)
(vipul)
Top