Gujarat High Court High Court

National vs Sangeetaben on 15 February, 2011

Gujarat High Court
National vs Sangeetaben on 15 February, 2011
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Sahai,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1423/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 1423 of 2011
 

In


 

FIRST
APPEAL No. 30 of 2011
 

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


 

NATIONAL
INSURANCE CO LTD - Petitioner(s)
 

Versus
 

SANGEETABEN
MUKESHBHAI BHATT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MS
LILU K BHAYA for the
applicant. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	

 

 
 


 

Date
: 15/02/2011 

 

 
 
					ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule
returnable on 15th March, 2011. By way of ad-interim relief, stay of
operation, implementation and execution of the award in question on
condition that the applicant-appellant shall deposit the awarded
amount with costs and interest with the Tribunal within four weeks
from today.

(A.L.Dave,J)

(V.M.Sahai,J)

***vcdarji

   

Top