Gujarat High Court High Court

Reliance vs Raiben on 23 April, 2010

Gujarat High Court
Reliance vs Raiben on 23 April, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3836/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 3836 of 2010
 

In


 

FIRST
APPEAL No. 893 of 2010
 

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

 

RELIANCE
GENERAL INSURANCE COMPANY LIMITED - Petitioner(s)
 

Versus
 

RAIBEN
WD/O SURESHBHAI SHANKERBHAI PARMAR - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7, 1.2.8,1.2.9
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 23/04/2010 

 

 
 
ORAL
ORDER

Notice
returnable on 18th June
2010. Until then the ad-interim relief in terms of paragraph
6(A) on condition that the applicant shall deposit the entire awarded
amount along with interest and cost on or before 21st
May 2010 with the learned Tribunal.

(K.M.THAKER,J.)

Suresh*s

   

Top