Gujarat High Court
National vs Jaysukhbhai on 15 September, 2010
Gujarat High Court Case Information System
Print
CA/3611/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 3611 of 2010
In
FIRST
APPEAL No. 741 of 2010
=========================================================
NATIONAL
INSURANCE CO LTD - Petitioner(s)
Versus
JAYSUKHBHAI
BABUBHAI CHANDARANN & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL SHARAD SHAH for
Petitioner(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 15/09/2010
ORAL
ORDER
1. Heard
learned advocate Mr.Mehul Sharad Shah appearing for the applicant.
Though served, none appears
for the respondents.
2. The
application is allowed. Interim relief granted earlier to continue
till final disposal of the appeal on the same terms and conditions.
Rule is made absolute. No order as to costs.
(S.R.BRAHMBHATT,
J.)
Hitesh
Top