Gujarat High Court Case Information System
Print
FA/3743/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3743 of 2010
With
CIVIL
APPLICATION No. 14206 of 2010
In
FIRST
APPEAL No. 3743 of 2010
=========================================================
BAJAJ
ALLIANZ GENERAL INSURANCE COMPANY LIMITED, BHAVNAGAR - Appellant(s)
Versus
VALJIBHAI
MOHANBHAI JADAV & 4 - Defendant(s)
=========================================================
Appearance :
MR
VIBHUTI NANAVATI for
Appellant(s) : 1,
None for Defendant(s) : 1 - 5, 5.2.1,5.2.2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 09/12/2010
ORAL
ORDER
Appeal
is admitted.
(K
S JHAVERI, J.)
C.A.No.14206
of 2010
Heard
learned advocate for the applicant. Rule returnable on 29.12.2010.
In the meantime and till the returnable date, there shall be an
ad-interim relief in terms of para-6(A) on condition of depositing
the entire amount before the concerned Tribunal on or before
17/12/2010 from today. The concerned Tribunal, on receipt of said
amount, is directed to deposit 70 % of the amount initially by way of
Fixed Deposit in the name of Nazir of the Tribunal with Nationalized
Bank for a period of three months. The further order of disbursement
and/or further deposit will be made after the respondents are served.
Opponent No.1 will be served through Registered Post. Direct Service
is permitted qua rest of the opponents.
(K
S JHAVERI, J.)
sompura
Top