Gujarat High Court High Court

New vs Yusufmiya on 25 September, 2008

Gujarat High Court
New vs Yusufmiya on 25 September, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/14367/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 14367 of 2006
 

In


 

FIRST
APPEAL No. 4951 of 2006
 

 
=========================================================

 

NEW
INDIA ASSURANCE CO. LTD. - Petitioner(s)
 

Versus
 

YUSUFMIYA
MAHEMADMIYA SAIYED & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SUNIL B PARIKH for
Petitioner(s) : 1, 
None
for Respondent(s) : 1 - 3,5 - 6. 
MR
UTPAL M PANCHAL for
Respondent(s) :
4, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 25/09/2008 

 

ORAL
ORDER

Heard
learned advocate Mr. Sunil B. Parikh appearing on behalf of appellant
? New India Assurance Company Limited and learned advocate Mr.
Panchal appearing on behalf of opponent No.4.

Considering
the order passed by this Court on 6th February 2007,
where, the amount is deposited by the Insurance Company and 10% has
been disbursed and 90% amount has been invested by this Court.

Accordingly,
rule which has been issued in Civil Application is made absolute to
the aforesaid extent.

[H.K.

RATHOD, J.]

#Dave

   

Top