Gujarat High Court
New vs Hasmukhbhai on 3 May, 2011
Gujarat High Court Case Information System
Print
CA/4748/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 4748 of 2011
In
FIRST APPEAL No. 1274 of 2011
======================================
NEW
INDIA ASSURANCE COMPANY LIMITED - Petitioner
Versus
HASMUKHBHAI
PRABHUDAS (HUF), PRABHUDAS REVANDAS PRAJAPATI & 4 - Respondents
======================================
Appearance :
MR
VIBHUTI NANAVATI for the Petitioner.
None for the
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 03/05/2011
ORAL
ORDER
RULE
returnable on 15th June,2011.
Ad-interim
relief in terms of Para 6(B) on condition that the applicant shall
deposit entire amount as awarded by the Tribunal together with
interest on or before returnable date. Order with respect to
investment and disbursement shall be passed hereinafter.
[M.R.SHAH,J]
*dipti
Top