Gujarat High Court High Court

Oriental vs Unknown on 22 June, 2011

Gujarat High Court
Oriental vs Unknown on 22 June, 2011
Author: M.R. Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1275/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR DIRECTION No. 1275 of 2011
 

In


 

FIRST
APPEAL No. 3958 of 1996
 

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

ORIENTAL
INSURANCE CO. LTD. - Applicant(s)
 

Versus
 

JESINGBHAI
GAGUBHAI KOLI HEIRS OF MAVJI JAYSINGHBHAI KOLI & 10 - Opponent(s)
 

=========================================
 
Appearance : 
MR
RITURAJ M MEENA for
Applicant(s) : 1, 
None for Opponent(s) : 1 -
9. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 22/06/2011 

 

ORAL
ORDER

1. Present
application has been preferred by the applicant herein –
Oriental Insurance Company Ltd. for an appropriate order to transfer
the amount of Rs.25,000/-, which was deposited by the applicant with
the Registry of this Court while preferring the First Appeal
No.3958/1996, vide cheque No.0895445 dated 11.11.1996 to Motor
Accident Claims Tribunal (Main), Bhavnagar.

2. It
appears that the main First Appeal is already disposed of as far as
back in the year 1999, however, for whatever reason and/or through
oversight, no order was passed with respect to the aforesaid amount
of Rs.25,000/- which is still reported to be lying with the Registry
of this Court. It is reported that now the original claimants have
preferred execution petition.

3. Having
heard Shri Meena, learned advocate appearing on behalf of the
applicant and considering the facts narrated hereinabove, present
application is allowed and Registry is directed to transfer the
amount of Rs.25,000/- which was deposited by the appellant –
company vide cheque No.0895445 dated 11.11.1996 while preferring the
First Appeal No.3958/1996 to the M.A.C.T. (Main), Bhavnagar
immediately but not later than three weeks from today.

4. With
this, present Civil Application is disposed of.

(M.R.

Shah, J.)

*menon

   

Top