Gujarat High Court
National vs Sathwara on 22 November, 2010
Gujarat High Court Case Information System
Print
CA/13692/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 13692 of 2010
In
FIRST APPEAL No. 3369 of 2010
To
CIVIL
APPLICATION - FOR STAY No. 13699 of 2010
In
FIRST APPEAL No. 3376 of 2010
=========================================================
NATIONAL
INSURANCE CO LTD, REGD. OFFICE AT 1, MIDDLETON - Petitioner(s)
Versus
SATHWARA
KANIYALAL BHIKHALAL & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SUNIL B PARIKH for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/11/2010
ORAL
ORDER
Rule
returnable on 14.12.2010.
In
the meantime, there shall be stay against the
execution of impugned award on condition that the applicant will
deposit the decretal amount with the Tribunal on or before
returnable date.
Direct
service is permitted.
(K.S.JHAVERI,
J.)
niru*
Top