Gujarat High Court
Oriental vs Chandubhai on 15 July, 2008
Gujarat High Court Case Information System
Print
CA/5497/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5497 of 2008
In
FIRST
APPEAL No. 2294 of 2008
=========================================================
ORIENTAL
INSURANCE CO LTD - Petitioner(s)
Versus
CHANDUBHAI
JAGABHAI KOLI,HEIRSOF DECD.MANSANGBHAI J KOLI & 1 - Respondent(s)
=========================================================
Appearance
:
MS
AVANI S MEHTA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/07/2008
ORAL
ORDER
RULE
returnable on 5th August 2008. In the meantime,
ad-interim relief is granted in terms of para 4 (a) of the
application. It is also directed that the amount of penalty and
interest deposited by the insurance company will not be disbursed by
the authority.
(K.S.Jhaveri,
J.)
/malek
Top