Gujarat High Court
National vs Legal on 20 June, 2011
Gujarat High Court Case Information System
Print
CA/5543/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 5543 of 2011
In
FIRST
APPEAL No. 1247 of 2011
======================================
NATIONAL
INSURANCE COMPANY, REGIONAL OFFICE AT LEGAL DEPT., - Petitioner
Versus
LEGAL
HEIRS OF THAKOR KANTIJI TALAJI, THAKOR KRISHNABEN WD/O & 6 -
Respondents
======================================
Appearance :
MR
DAKSHESH MEHTA for the Petitioner.
None for the
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 20/06/2011
ORAL
ORDER
RULE
returnable on 3rd August,2011. Ad-interim relief in
terms of Para 4(A) is granted on condition that the applicant shall
deposit entire amount as awarded by the Tribunal within a period of
six weeks from today. Order with respect to investment and
disbursement shall be passed hereinafter.
[M.R.SHAH,J]
*dipti
Top