Gujarat High Court
Oriental vs Manjulaben on 30 September, 2010
Gujarat High Court Case Information System
Print
FA/3039/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3039 of 2010
With
CIVIL
APPLICATION No. 11759 of
2010
=========================================================
ORIENTAL
INSURANCE CO LTD - Appellant(s)
Versus
MANJULABEN
NARSINHBHAI SONAVARI & 6 - Defendant(s)
=========================================================
Appearance :
MR
ANAL S SHAH for
Appellant(s) : 1,
None for Defendant(s) : 1 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 30/09/2010
ORAL ORDER
Order
in Appeal:
The
appeal is ADMITTED.
Order
in Civil Application:
RULE
returnable on 26th October, 2010. Mr Anal S Shah, learned
advocate for the appellant submits that the appeal is restricted to
Rs.2,40,100/-. In view of the above, the claimants are at this stage
permitted to withdraw 30% amount out of the entire amount, and the
remaining amount shall be deposited in the nationalised bank. Further
order may be passed after hearing the other side with respect to
interest etc.
[S.R.BRAHMBHATT,
J.]
mrpandya
Top