Gujarat High Court Case Information System
Print
CA/13111/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 13111 of 2009
In
FIRST
APPEAL No. 4530 of 2009
=====================================
ICICI
LOMBARD GENERAL INSURANCE CO LTD - Petitioner(s)
Versus
MAGANAJI
OKHAJI PATEL (KALBI) & 6 - Respondent(s)
=====================================
Appearance
:
MR AJAY R MEHTA for
Petitioner(s) : 1,
MR HARSHIT S TOLIA for Respondent(s) : 1 -
3.
MR PARTH S TOLIA for Respondent(s) : 1 - 3.
RULE NOT RECD
BACK for Respondent(s) : 4 - 6.
MR ABHAYKUMAR P SHAH for
Respondent(s) : 7,
MR BHASKAR R DAVE for Respondent(s) :
7,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 28/01/2010
ORAL
ORDER
1. Heard,
learned Advocate Mr. AR Mehta appearing on behalf of applicant –
Insurance Company and learned Advocate Mr. HS Tolia appearing on
behalf of respondent nos. 1 to 3, Learned Advocate
Mr. Abhay P.
Shah is appearing on behalf of owner of vehicle.
2. Learned
Advocate Mr. AR Mehta for the Insurance Company submitted that in
each matter, amount as per direction issued by this Court is
deposited by the applicant – Insurance Company before the Claims
Tribunal, Palanpur.
3. After
considering submissions made by learned Advocates, rule is made
absolute in terms of order dated 21st December 2009.
[
H. K. Rathod, J. ]
hiren
Top