Gujarat High Court
New vs Ramaji on 15 July, 2010
Gujarat High Court Case Information System
Print
CA/3556/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 3556 of 2010
In
FIRST
APPEAL No. 738 of 2010
=========================================================
NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
Versus
RAMAJI
CHHANAJI THAKORE & 4 - Respondent(s)
=========================================================
Appearance
:
MR
SHALIN N MEHTA for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1 - 3, 5,
MRS
VASAVDATTA BHATT for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 15/07/2010
ORAL
ORDER
RULE.
Mr.Akshay
Vakil, learned advocate waives service of process of rule on behalf
of respondents no.1 and 2 and Ms.Vasavdatta Bhatt waives for
respondent no.4. Ad interim relief granted earlier is ordered to
continue till final disposal of the First Appeal.
At
the request of learned advocate Mr.Akshay Vakil for respondents no.1
and 2 it is clarified that stay is qua the appellant-Insurance
Company and not qua other opponents, namely, Managing Director, GSRTC
and the owner and driver of the vehicle.
(RAVI
R. TRIPATHI, J.)
karim
Top