Gujarat High Court
Iffco-Tokio vs Vajaji on 4 July, 2011
Gujarat High Court Case Information System
Print
CA/9544/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 9544 of 2010
In
FIRST
APPEAL No. 2390 of 2010
======================================
IFFCO-TOKIO
GEN. INS. CO. LTD - Petitioner(s)
Versus
VAJAJI
RAGNAJI MARWADI DECEASED THROUGH LEGAL HEIRS MADHUBEN & 5 -
Respondent(s)
======================================
Appearance
:
MR
AJAY R MEHTA for Petitioner(s) : 1,
None for Respondent(s) : 1 -
6.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 15/10/2010
ORAL
ORDER
In
view of the order passed in appeal while admitting the same, Civil
Application is required to be entertained. Hence, Rule returnable on
1.12.2010. The award impugned shall remain stayed on condition of
depositing the entire amount before the concerned Tribunal within 4
weeks from today. The order of disbursement and/or deposit shall be
passed once the amount is deposited, opponents are served and the
matter is listed on next date of hearing or thereafter.
(S.R.Brahmbhatt,
J.)
sudhir
Top