Gujarat High Court
New vs Mulji on 23 September, 2008
Gujarat High Court Case Information System
Print
CA/7658/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 7658 of 2008
In
FIRST APPEAL No. 2901 of 2008
To
CIVIL
APPLICATION - FOR STAY No. 7659 of 2008
In
FIRST APPEAL No. 2902 of 2008
=========================================================
NEW
INDIA ASSURANCE CO. LTD. - Applicant
Versus
MULJI
LADHABHAI HADIA (SORATHIA) & 5 - Respondents
=========================================================
Appearance
:
MR
SANDIP C SHAH for
Petitioner(s) : 1,
MR SURESH M SHAH for Respondent(s) : 1,
None
for Respondent(s) : 2,
RULE SERVED for Respondent(s) : 3, 6,
MS
AVANI S MEHTA for Respondent(s) : 4,
RULE UNSERVED for
Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 23/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
the learned advocates for the parties.
There
is a consensus that the interest of the appellant would still remain
protected if the disbursement, as directed by the Tribunal, is
ordered to be made with a rider that the amount ordered to be placed
in Fixed Deposit shall continue to be kept in Fixed Deposit, till
final disposal of the appeals. The applications are, therefore,
disposed of, with the same directions for disbursement to the
Tribunal. Rule is made absolute in both the civil applications. No
costs.
[A.L.Dave,J.]
[J.C.Upadhyaya,J.]
(patel)
Top