Gujarat High Court
Oriental vs Mankuverba on 21 June, 2011
Gujarat High Court Case Information System
Print
FA/1298/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1298 of 2011
To
FIRST
APPEAL No. 1302 of 2011
With
CIVIL
APPLICATION No. 6411 of 2011
In
FIRST APPEAL No. 1298 of 2011
To
CIVIL
APPLICATION No. 6415 of 2011
In
FIRST APPEAL No. 1302 of 2011
=========================================
ORIENTAL
INSURANCE COMPANY LIMITED - Appellant(s)
Versus
MANKUVERBA
SAHDEVSINH SARVAIYA, WIDOW & 2 - Defendant(s)
=========================================
Appearance
:
MR SHALIN N
MEHTA for
Appellant(s) : 1,
None for Defendant(s) : 1, 1.2.1, 1.2.2, 1.2.3,
1.2.4, 1.2.5,1.2.6 - 3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 21/06/2011
COMMON
ORAL ORDER
ADMIT.
CIVIL
APPLICATION NOS.6411/2011 TO 6415/2011
RULE.
Ad-interim
relief in terms of paragraph 4(A) in each of the applications on
condition that the applicant shall deposit the entire amount as
awarded by the Tribunal together with cost and interest wit the
Tribunal within a period of six weeks from today. Order with respect
to disbursement and investment shall be passed hereinafter. Rule is
made returnable on 4th August
2011.
(M.R.
Shah, J.)
*menon
Top