Gujarat High Court High Court

Oriental vs Kavitaben on 29 April, 2011

Gujarat High Court
Oriental vs Kavitaben on 29 April, 2011
Author: Jayant Patel,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4442/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 4442 of 2011
 

In


 

FIRST
APPEAL No. 1188 of 2011
 

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

 

ORIENTAL
INSURANCE CO LTD - Petitioner(s)
 

Versus
 

KAVITABEN
WD/O SOBHRAJMAL P GANGWANI & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KK NAIR for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 29/04/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Rule, returnable
on 15.6.2011. By ad-interim relief, there shall be stay against the
operation, execution and implementation of the judgment and award
passed by the Tribunal on the condition that the applicant shall
deposit the entire award amount together with costs and interest
before the Tribunal before the returnable date.

(JAYANT
PATEL, J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top