Gujarat High Court
National vs Shobhaben on 4 July, 2008
Bench: K.A.Puj
FA/2883/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 2883 of 2008 With CIVIL APPLICATION No. 7433 of 2008 ========================================================= NATIONAL INSURANCE CO LTD - Appellant(s) Versus SHOBHABEN SANJAYBHAI TAPUBHAI DERVALIA & 2 - Defendant(s) ========================================================= Appearance : MR MEHUL SHARAD SHAH for Appellant(s) : 1, None for Defendant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 - 3. ========================================================= CORAM : HONOURABLE MR.JUSTICE K.A.PUJ Date : 04/07/2008 ORAL ORDER
FIRST
APPEAL No.2883 OF 2008
Admitted.
CIVIL
APPLICATION No.7433 OF 2008
Rule
returnable on 11.8.2008.
Ad-interim relief is
granted in terms of para 5(A) on condition that the applicant ý
Insurance Company shall deposit the entire amount of compensation due
and payable under the impugned award on or before returnable date.
The amount deposited by the applicant ý Insurance Company with this
Court at the time of filing of this Appeal shall be transmitted to
the Tribunal forthwith.
(K. A. PUJ,
J.)
kks