Gujarat High Court High Court

Sankergiri vs Mathuradas on 24 September, 2008

Gujarat High Court
Sankergiri vs Mathuradas on 24 September, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/378/1985	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 378 of 1985
 

With


 

FIRST
APPEAL No. 50 of 1986
 

To


 

FIRST
APPEAL No. 52 of 1986
 
 
=========================================================

 

SANKERGIRI
VASHRAM GIRI -DELETED- & 4 - Appellant(s)
 

Versus
 

MATHURADAS
GOKULDAS KUNDALIYA & 3 - Defendant(s)
 

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

 

 
Appearance
: 
DELETED
for Appellant(s) : 1,MR PREMAL R
JOSHI for Appellant(s) : 2 - 5.MR NIRAV C THAKKAR for Appellant(s) :
2 - 5. 
NOTICE SERVED BY DS for Defendant(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 24/09/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Mehul Shah on behalf of appellant owner,
learned advocate Mr. PR Joshi appearing for claimant, learned
advocate Mr. NL Jain for learned senior advocate Mr. SV Raju on
behalf of insurance company.

Learned
advocates appearing for respective parties are not having any detail
whether any amount is deposited by the owner or not and whether any
amount is disbursed in favour of claimants or not.

Therefore,
it is directed to claims Tribunal, Jamnagar to supply all details to
this Court immediately that how much amount is deposited by the
owner before claims Tribunal in respect to claim petition no.
173/1982, 174/1982 and 175/1982 in FA no. 378/1985, 50/1986 to
52/1986 on or before next date of hearing i.e. 13/10/2008 without
fail.

(H.K.RATHOD,
J)

asma

   

Top