Gujarat High Court
=========================================Appearance vs Mr Nk on 2 March, 2010
Gujarat High Court Case Information System Print FA/4640/2009 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 4640 of 2009 With CIVIL APPLICATION No. 13626 of 2009 In FIRST APPEAL No. 4640 of 2009 ========================================= UNITED INDIA INSURANCE CO. Versus SAROJBEN WD\O AVINASH GANGAPRASAD TIWARI AND OTHERS =========================================Appearance : MR GC MAZMUDAR for the Appellant MR NK MAJMUDAR for Respondent (s) : 1, None for Defendant(s) : 2 - 6. ========================================= CORAM : HONOURABLE MR.JUSTICE BHAGWATI PRASAD and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 02/03/2010 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
ORDER
IN FIRST APPEAL:
ADMIT.
ORDER
IN CIVIL APPLICATION :
We
are not persuaded that any case for stay is made out. However, if the
amount is disbursed to the claimants, solvent security may be taken
from them that in case the appeal is allowed, they will return the
money according to the order then passed. The civil application is
disposed of accordingly.
(BHAGWATI
PRASAD, J.) (J.C.UPADHYAYA, J.)
omkar
Top