Gujarat High Court Case Information System
Print
FA/2843/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2843 of 2011
To
FIRST
APPEAL No. 2844 of 2011
with
CIVIL
APPLICATIONS NO. 9730 & 9897 OF
2011
=================================================
NEW
INDIA ASSURANCE COMPANY LIMITED THROUGH LEGAL CELL – Appellant(s)
Versus
DAUD
HAJI MAMAD SANGHAR & 2 – Defendant(s)
=================================================
Appearance
:
MR VIBHUTI NANAVATI for
Appellant(s) : 1,
None for Defendant(s) : 1 –
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 28/09/2011
ORAL
(COMMON) ORDER
NOTICE
be
issued for final disposal, returnable on 20.10.2011.
CIVIL
APPLICATIONS NO. 9730 & 9897 OF 2011
Learned
advocate Mr. V C Thomas appearing for Mr Vibhuti Nanavati for the
appellant submitted that they have already deposited amount of
Rs.12,500/- before the trial court. He further submitted that they
are ready to deposit rest of the amount along with proportionate
costs and interest before the Tribunal within a period of three
weeks.
RULE.
NOTICE as to interim relief returnable on 20th October 2011.
Meanwhile, ad-interim relief in terms of paragraph 6(A) is granted on
condition that the appellant shall deposit the remaining amount along
with the proportionate costs and interest before the Tribunal within
a period of three weeks.
[G.
B. SHAH, J.]
msp
Top