Gujarat High Court High Court

The vs Shri on 15 July, 2008

Gujarat High Court
The vs Shri on 15 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/896620/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 8966 of 2007
 

In


 

FIRST
APPEAL No. 2138 of 2006
 

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

 

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

Versus
 

SHRI
DINUBHA MADHUBHA JADEJA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
LILU K BHAYA for
Petitioner(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 15/07/2008 

 

 
 
ORAL
ORDER

Heard.

The entire decretal amount has been deposited. The amount so
deposited shall be invested in a Fixed Deposit with any nationalised
bank on long term basis. The periodical interest accruing thereon
shall be paid to original claimant. Rule is made absolute accordingly
with no order as to costs. It will be open for the original claimant
to move appropriate application for modification of the order in case
of necessity.

The
First Appeal shall be listed for hearing on 9th September
2008.

[K.S.

JHAVERI, J.]

ar

   

Top