Gujarat High Court
Iffco-Tokio vs Heirs on 12 July, 2011
Gujarat High Court Case Information System
Print
CA/7110/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 7110 of 2011
In
FIRST
APPEAL No. 2031 of 2011
=========================================================
IFFCO-TOKIO
GEN. INS. CO. LTD. - Petitioner(s)
Versus
HEIRS
OF DECEASED VINUBHAI @ VINODBHAI MAHIJIBHAI PARMAR & 4 -
Respondent(s)
=========================================================
Appearance
:
MR
SUNIL PARIKH with MR AJAY R MEHTA
for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 12/07/2011
ORAL ORDER
Rule
returnable on 16.8.2011.
In
the meantime, ad-interim relief in terms of para 6(i) till then on
condition to deposit the amount on or before returnable date and
order regarding disbursement and investment will be passed after
hearing claimants.
(Z. K. SAIYED, J.)
kks
Top