Gujarat High Court High Court

National vs Sakshien on 22 March, 2011

Gujarat High Court
National vs Sakshien on 22 March, 2011
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2546/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 2546 of 2008
 

In


 

FIRST
APPEAL No. 866 of 2008
 

 
=========================================================

 

NATIONAL
INSURANCE COMPANY - Petitioner(s)
 

Versus
 

SAKSHIEN
RAJESHBHAI W/O. RAJESHBHAI GANGARAM SANTA & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DAKSHESH MEHTA for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 
RULE SERVED for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4  
RULE NOT RECD BACK for
Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 28/03/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Learned
advocate Mr.Mehta states that the appellant has deposited the awarded
amount with cost and interest as per the order of this Court dated
29.2.2008. Under the circumstances, ad-interim relief granted earlier
is confirmed and made interim relief till final disposal of the
appeal. S.O., to 11.4.2008.

(
A.L.DAVE, J ) ( SHARAD D DAVE, J )

srilatha

   

Top