Gujarat High Court
United vs Rahima on 24 July, 2008
Bench: Ks Jhaveri
FA/2045/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 2045 of 2007 With CIVIL APPLICATION No. 5873 of 2007 ========================================= UNITED INDIA INSURANCE CO.LTD. - Appellant(s) Versus RAHIMA AAIYUB MIANA & 4 - Defendant(s) ========================================= Appearance : MS HINA DESAI for Appellant(s) : 1, RULE SERVED for Defendant(s) : 1 - 4. NOTICE NOT RECD BACK for Defendant(s) : 5, ========================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 24/07/2008 ORAL ORDER
ADMIT.
The
appeal shall be fixed for hearing on 16.9.2008.
CIVIL
APPLICATON No.5873 of 2007.
Heard.
Out of the total amount deposited by the Insurance Company, principal
amount shall be allowed to be withdrawn by the applicant. The
remaining amount shall be invested in FDR with any nationalized Bank
on long term basis. Civil Application is disposed. No order as to
costs. It will be open for the appellant to move an application for
modification of the order.
(K.S.JHAVERI,J.)
ynvyas