Gujarat High Court
Icici vs Chavda on 24 November, 2010
Gujarat High Court Case Information System
Print
FA/3535/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3535 of 2010
With
CIVIL
APPLICATION No. 13780 of 2010
In
FIRST
APPEAL No. 3535 of 2010
=========================================================
ICICI
LOMBARD GENERAL INSURANCE CO LIMITED - Appellant(s)
Versus
CHAVDA
GANDAJI BHARTHIJI & 3 - Defendant(s)
=========================================================
Appearance :
MR
VIBHUTI NANAVATI for
Appellant(s) : 1,
None for Defendant(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/11/2010
ORAL
ORDER
Heard
the learned Advocate for appellant.
Appeal
is admitted.
(K
S JHAVERI, J.)
CIVIL
APPLICATION NO.13780 OF 2010.
Rule
returnable on 28/12/2010. Ad-interim stay against execution and
operation of the impugned award on condition that the applicant
deposits with the Tribunal the entire amount of the award on or
before the returnable date. The orders as to investment /
disbursement shall be passed later on.
(K
S JHAVERI, J.)
sompura
Top