Gujarat High Court Case Information System
Print
CA/11053/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 11053 of 2011
In
FIRST
APPEAL No. 284 of 2000
=========================================================
NIRMALABEN
WD/O MANHARLAL CHANDULAL BHATT & 2 - Petitioner(s)
Versus
KANUBHAI
MANSINGBHAI GOHIL & 2 - Respondent(s)
=========================================================
Appearance
:
MR.HIREN
M MODI for
Petitioner(s) : 1 - 3.
None for Respondent(s) : 1 - 2.
MS LILU
K BHAYA for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 19/10/2011
ORAL
ORDER
Heard
learned advocate Mr.Hiren M. Modi for the applicants and learned
advocate Ms.Lilu K. Bhaya for the opponents.
Learned
advocate Mr.Hiren Modi states that the present Civil Application has
been filed in First Appeal No.284 of 2000 and in the year 2000,
amount of Rs.6,03,467/- had been deposited by the
Appellant-Insurance Company and pursuant to order dated 30.08.2001,
passed in Civil Application No.2626 of 2000, amount referred above
was directed to be deposited in the FDR with Nationalized Bank in
the name of Registrar. So far as the interest accrued thereon be
directed to be accumulated.
Considering
the fact that above referred order was passed in the year, 2011, the
Tribunal is directed to disburse the amount of Rs.1,00,000/- to the
applicant no.1-claimant no.1 who is aged about 72 years old.
So
far as interest amount on the remaining deposited amount i.e
5,03,467/-, the interest accrued thereon be released in favour of
the present applicants-original claimants from the date of this
order.
(G.B.SHAH,J.)
Girish
Top