Gujarat High Court High Court

===================================================== vs Unknown on 29 August, 2011

Gujarat High Court
===================================================== vs Unknown on 29 August, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2206/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION-FOR ORDERS No.2206 of 2011
 

In


 

FIRST
APPEAL No.528 of 2002
 

 
=====================================================
PARVATIBEN MOHANBHAI SINDHAV & 4 - Applicant(s)
 

Versus
 

NEW
INDIA ASSURANCE CO LTD. & 1 - Opponent(s)
 

===================================================== 
Appearance
: 
MR TUSHAR L SHETH for Applicant(s)
: 1 - 5. 
MS LILU K BHAYA for Opponent(s) : 1, 
None for
Opponent(s) :
2, 
=======================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 

 

			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 


Date
: 29/08/2011 

 


 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr.Sheth,
learned counsel for the applicants, does not press this application.
Hence, disposed of accordingly with the observation that upon
maturity of the fixed deposit, the amount shall be paid to the
applicants-original claimants, unless there is any prohibitory order
of any competent forum.

Sd/-

[JAYANT
PATEL,J]

Sd/-

[R.M.CHHAYA,
J ]

***

Bhavesh*

   

Top