Gujarat High Court
New vs Mehul on 22 March, 2011
Gujarat High Court Case Information System
Print
FA/1045/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1045 of 2011
With
CIVIL
APPLICATION No. 3767 of 2011
In
FIRST APPEAL No. 1045 of 2011
=========================================================
NEW
INDIA ASSURANCE CO LTD - Appellant(s)
Versus
MEHUL
VINUBHAI PARMAR & 2 - Defendant(s)
=========================================================
Appearance
:
MS
LILU K BHAYA for
Appellant(s) : 1,
None for Defendant(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/03/2011
ORAL
ORDER
IN FIRST APPEAL :
Heard
Ms.Zarana Pandya, learned advocate appearing on behalf of Ms.Lilu
Bhaya, learned advocate for the appellant.
Notice,
returnable on 04th
May 2011.
(K.S.
Jhaveri, J)
ORAL
ORDER IN CIVIL APPLICATION
:
Rule,
returnable on 04th
May 2011.
There will be ad interim relief in terms of paragraph 5(A) on
condition that the applicant will deposit the entire amount awarded
by the Tribunal with the Tribunal before the next date of hearing.
Further orders as to investment/ disbursement of the said amount will
be passed on the next date of hearing.
(K.S.
Jhaveri, J)
Aakar
Top