Gujarat High Court
New vs Kokilaben on 14 February, 2011
Gujarat High Court Case Information System
Print
CA/202/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 202 of 2011
In
FIRST
APPEAL No. 31 of 2011
======================================
NEW
INDIA ASSURANCE CO LTD - Petitioner
Versus
KOKILABEN
RATANSINH CHAUHAN & 5 - Respondents
======================================
Appearance :
MS
LILU K BHAYA for the Petitioner.
MR MTM HAKIM for Respondent(s) :
1 - 4.
None for Respondent(s) : 5 -
6.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 14/02/2011
ORAL
ORDER
RULE
returnable on 28/02/2011. Ad-interim relief in terms of Para
5(A) is granted on condition that the applicant shall deposit entire
amount, as directed by the Tribunal on or before returnable date.
Order with respect to investment and disbursement shall be passed on
next date of hearing. Mr.MTM Hakim, learned advocate waives service
of notice of Rule on behalf of respondent Nos.1 to 4.
[M.R.SHAH,J]
*dipti
Top