Gujarat High Court
National vs Halimaben on 20 July, 2010
Gujarat High Court Case Information System
Print
CA/7526/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 7526 of 2010
=========================================================
NATIONAL
INSURANCE CO. LTD., REGIONAL OFFICE AT HASUBHAI - Petitioner(s)
Versus
HALIMABEN
HUSENBHAI SHEKH (MOTHER) - Respondent(s)
=========================================================
Appearance :
MR
SUNIL B PARIKH for
Petitioner(s) : 1,
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3,1.2.4
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 20/07/2010
ORAL
ORDER
Rule
returnable on 17th
August 2010.
Ad
interim relief in terms of para 6(i) on condition that the
insurance company shall deposit the amount on or before 30th
July 2010. The Tribunal is directed to deposit the amount in Fixed
Deposit initially for a period of three years subject to periodical
renewals till the final disposal of the First Appeal.
(RAVI
R. TRIPATHI, J.)
jani
Top