Gujarat High Court Case Information System
Print
FA/3241/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3241 of 2010
With
CIVIL
APPLICATION No. 12934 of 2010
In
FIRST APPEAL
No. 3241 of 2010
=================================================
ORIENTAL
INSURANCE CO. LTD (HUB) - Appellant
Versus
SUMAR
RAMJAN KUMBHAR & 2 - Defendants
=================================================
Appearance :
MR
RITURAJ M MEENA for Appellant:
MR.HIREN M MODI for Defendant :
1,
None for Defendants : 2 -
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 27/10/2010
ORAL
ORDER
F.A.
NO. 3241 OF 2010
Heard
learned advocate for the appellant. Appeal ADMITTED.
C.A.
NO. 12934 OF 2010
Heard
learned advocate for the applicant. Rule. Shri Modi, learned advocate
for the opponent no.1 waives service of notice of rule.
The
award impugned shall remain stayed on condition that the Insurance
Company, the appellant/applicant herein above depositing the entire
awarded amount before the concerned Claims Tribunal within three
weeks (3 weeks) from today, and the disbursement out of the same &
deposit of remaining amount would be as per the order already made by
the Claims Tribunal in the impugned award.
Application
is disposed of accordingly. Rule made absolute. No costs.
[
S.R. BRAHMBHATT, J ]
/vgn
Top