Gujarat High Court
Oriental vs Heirs on 29 November, 2010
Gujarat High Court Case Information System
Print
CA/13565/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 13565 of 2010
In
FIRST
APPEAL No. 3386 of 2010
=========================================================
ORIENTAL
INSURANCE CO LTD - Petitioner(s)
Versus
HEIRS
OF VALLABHDAS HIRALAL PATEL @ FADAD, PUSHPABEN VALLABH & 3 -
Respondent(s)
=========================================================
Appearance
:
MR
GC MAZMUDAR for
Petitioner(s) : 1,MR HG MAZMUDAR for Petitioner(s) : 1,
None for
Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 29/11/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
learned advocate for the applicants.
Rule
returnable on 29.12.2010. By way of ad-interim relief, stay of the
operation, implementation and execution of the Award in question till
then, on condition that the applicants shall deposit the awarded
amount with cost and interest with the Tribunal, on or before the
returnable date.
(A.L.Dave,
J.)
Sreeram. (V.M.Sahai,
J.)
Top