Gujarat High Court High Court

Iffoc-Tokio vs Legal on 19 October, 2011

Gujarat High Court
Iffoc-Tokio vs Legal on 19 October, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/3310/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3310 of 2011
 

========================================================

 

IFFOC-TOKIO
GEN. INS. CO. LTD. - Appellant(s)
 

Versus
 

LEGAL
HEIRS OF DECEASED KAMLABEN ARJANSINH DARBAR (SOLANKI) & 7 -
Defendant(s)
 

=========================================================
 
Appearance
: 
MR
AJAY R MEHTA for
Appellant(s) : 1, 
None for Defendant(s) : 1 - 5,7 - 8. 
MR VC
THOMAS for Defendant(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

				Date
: 19/10/2011 

 

 
ORAL
ORDER

Admit.

Learned
advocate Mr.V.C.Thomas waives service of Notice for respondent no.6.

Civil
Application No.11272 of 2011

Rule.

Learned
advocate Mr.V.C.Thomas waives service of Notice for respondent no.6.
Notice
as to Interim relief returnable on 02.12.2011. Meanwhile, ad-interim
relief in terms of Para-6(i) till then subject to depositing the
liability of the appellant fixed by the concerned Tribunal along with
proportionate cost and interest on or before returnable date before
the concerned Tribunal.

(G.B.SHAH,J.)

Girish

   

Top