Gujarat High Court
New vs Rukhliben on 11 May, 2011
Gujarat High Court Case Information System
Print
FA/1255/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1255 of 2011
With
CIVIL
APPLICATION No. 5089 of 2011
In
FIRST
APPEAL No. 1255 of 2011
=========================================
NEW
INDIA ASSURANCE CO LTD - Appellant(s)
Versus
RUKHLIBEN
MALUDIYABHAI DHANAK & 2 - Defendant(s)
=========================================
Appearance :
MR
SUNIL B PARIKH for
Appellant(s) : 1,
None for Defendant(s) : 1 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 11/05/2011
ORAL
ORDER
ADMIT.
CIVIL
APPLICATION No. 5089/2011
RULE
returnable
on 28/06/2011. Ad-interim relief in terms of paragraph 6(i) is
granted on condition that that the applicant shall deposit the entire
amount as awarded by the learned tribunal together with interest and
cost with the tribunal on or before the returnable date. The order
with respect to disbursement and investment shall be passed
hereinafter.
(M.R.
SHAH, J.)
siji
Top