Gujarat High Court High Court

Oriental vs Jumabhai on 25 August, 2010

Gujarat High Court
Oriental vs Jumabhai on 25 August, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3690/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 3690 of 2010
 

In


 

FIRST
APPEAL No. 798 of 2010
 

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

 

ORIENTAL
INSURANCE COMPANY LIMITED(SUBSIDIARY OF GEN. INS - Petitioner(s)
 

Versus
 

JUMABHAI
MAMADBHAI MAKRANI & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KARUNA V RAHEVAR for
Petitioner(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 1 - 3,
5, 
RULE SERVED for Respondent(s) : 4,
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 25/08/2010 

 

ORAL
ORDER

The
present Civil Application is filed seeking stay of the judgement and
award dated 24th June 2009 passed by the Motor Accident
Claims Tribunal (Aux.), Jamnagar in Motor Accident Claim Petition
No.821 of 2002. Rule was issued on 19th July 2010
returnable today, viz. 25th August 2010. The remark shows
that it is not received back qua respondents no.1, 2, 3 and 5. To
await return of rule the matter is adjourned to 3rd
September 2010.

(RAVI
R. TRIPATHI, J.)

karim

   

Top