Gujarat High Court High Court

New vs Vimuben on 18 January, 2011

Gujarat High Court
New vs Vimuben on 18 January, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16353/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 16353 of 2010
 

In


 

FIRST
APPEAL No. 4858 of 2010
 

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


 

NEW
INDIA ASSURANCE COMPANY LIMITED - Petitioner
 

Versus
 

VIMUBEN
HIMMATBHAI, WIDOW & 2 - Respondents
 

======================================
Appearance : 
MR
SHALIN N MEHTA for the Petitioner. 
None for Respondent(s) : 1,
1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6 -
3. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 18/01/2011 

 

 
ORAL
ORDER

RULE
returnable on 10/02/2011.

Ad-interim
relief in terms of para 4(A) on condition that the applicant shall
deposit the entire awarded amount before the Tribunal on or before
the next returnable date. Order of disbursement shall be passed in
further order.

[M.R.SHAH,J]

*dipti

   

Top