Gujarat High Court
====================================== vs None on 22 March, 2011
Gujarat High Court Case Information System
Print
FA/2803/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2803 of 2007
With
FIRST
APPEAL No. 2804 of 2007
======================================
UNITED
INDIA INSURANCE COMPANYLIMITED.
Versus
NATHABHAI
KANABHAI KHUMAN AND ANOTHER
======================================
Appearance
:
MR BC DAVE for Appellant.
None
for Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 31/03/2008
COMMON
ORAL ORDER
Learned
counsel sought time to enquire and report as to whether the amount
due under the impugned award was already deposited, and if yes, when;
and whether the amount is already disbursed to the claimant, if it is
deposited. S.O. to 1st April, 2008.
(D.H.Waghela,
J.)
/malek
Top