Gujarat High Court
Icici vs Gopaji on 12 October, 2010
Gujarat High Court Case Information System
Print
CA/10683/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 10683 of 2010
In
FIRST APPEAL No. 2627 of 2010
To
CIVIL
APPLICATION - FOR STAY No. 10684 of 2010
In
FIRST APPEAL No. 2628 of 2010
=========================================
ICICI
LOMBARD GENERAL INSURANCE CO. LIMITED - Petitioner(s)
Versus
GOPAJI
CHHAGAJI RATHOD & 3 - Respondent(s)
=========================================
Appearance
:
MR
VIBHUTI NANAVATI for Petitioner(s) : 1,
None for Respondent(s) : 1
- 4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 12/10/2010
ORAL
ORDER
Looking
to the contentions raised while admitting appeal, this Court is of
the view that this application is required to be entertained. Hence,
Rule returnable on 22.11.2010.
In
the meantime and till the returnable date, the award impugned shall
remain stayed on a condition of appellant depositing the entire
amount within 6 weeks from today. On their depositing the awarded
amount together with costs, order with regard to disbursement and/or
deposit will be made on the next date of hearing.
(S.R.Brahmbhatt,
J.)
sudhir
Top