Gujarat High Court High Court

=========================================Appearance vs Unknown on 7 September, 2011

Gujarat High Court
=========================================Appearance vs Unknown on 7 September, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1999/2011	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1999 of 2011
 

With


 

CIVIL
APPLICATION No. 8513 of 2011
 

In


 

FIRST
APPEAL No. 1999 of 2011
 

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

THE
ORIENTAL INSURANCE CO.LTD. 

 

Versus
 

BHARTIBEN
VIJAYBHAI NAGORI AND OTHERS 

 

=========================================Appearance
: 
MR MAULIK J
SHELAT for
the Applicant  
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

Date
: 07/09/2011 

 

ORAL
ORDER

ORDER
IN FIRST APPEAL :

ADMIT.

ORDER
IN CIVIL APPLICATION :

RULE.

NOTICE as
to interim relief returnable
on 5th
October 2011.

In the meanwhile, Ad-interim relief in terms of para 3[A] on
condition that the applicant Insurance Company shall deposit the
entire amount awarded by the Tribunal with the Tribunal with
proportionate costs and interest within one week from today.

(G.B.

SHAH, J.)

omkar

   

Top