Gujarat High Court High Court

Oriental vs Heirs on 1 July, 2011

Gujarat High Court
Oriental vs Heirs on 1 July, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7034/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 7034 of 2011
 

In


 

FIRST
APPEAL No. 1968 of 2011
 

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

 

ORIENTAL
INSURANCE COMPANY LTD - Petitioner(s)
 

Versus
 

HEIRS
OF CHANDUBHAI MERUBHAI VALMIK, BALUBEN CHANDUBHAI & 5 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RITURAJ M MEENA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 01/07/2011 

 

 
 
ORAL
ORDER

Notice
to the Respondents returnable
on 22.7.2011.

Ad
interim relief in terms of paragraph 3(A) is granted on condition
that the entire amount shall be deposited, and except the amount of
Rs.1,50,000/-, the remaining amount may be permitted to be withdrawn,
i.e. the original award can be executed and implemented except the
amount of Rs.1,50,000/-.

(Rajesh
H. Shukla,J)

Jayanti*

   

Top