Gujarat High Court
United vs Sursingbhai on 5 August, 2011
Gujarat High Court Case Information System
Print
FA/2000/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2000 of 2011
With
CIVIL
APPLICATION No. 7964 of 2011
In
FIRST APPEAL No. 2000 of 2011
=========================================================
UNITED
INDIA INSURANCE CO LTD - Appellant(s)
Versus
SURSINGBHAI
KANJIBHAI RATHWA & 2 - Defendant(s)
=========================================================
Appearance
:
MR
MAULIK J SHELAT for
Appellant(s) : 1,
None for Defendant(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 05/08/2011
ORAL
ORDER
ADMIT.
Civil
Application No. 7964 of 2011
Rule
returnable on 6.9.2011. Ad-interim relief in terms of para 3(A) as
learned counsel Mr. Shelat has stated that the entire awarded amount
has been deposited before the Tribunal.
(Rajesh
H. Shukla, J.)
(hn)
Top