Gujarat High Court
New vs Savesing on 3 October, 2011
Gujarat High Court Case Information System
Print
FA/1369/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1369 of 2011
=========================================================
NEW
INDIA ASSURANCE CO LTD - Appellant(s)
Versus
SAVESING
NANKABHAI BHIL & 1 - Defendant(s)
=========================================================
Appearance
:
MS
LILU K BHAYA for
Appellant(s) : 1,
None for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 03/10/2011
ORAL
ORDER
Admit.
Civil
Application No.5099 of 2011
Rule.
Notice as to Interim relief returnable on 11.11.2011. Meanwhile,
ad-interim relief in terms of Para-5(A) till then subject to
depositing the entire awarded amount along with proportionate cost
and interest within a period of five weeks before the concerned Trial
Court.
(G.B.SHAH,J.)
Girish
Top