Gujarat High Court
National vs Surendrabhai on 25 March, 2011
Gujarat High Court Case Information System
Print
CA/2730/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2730 of 2011
In
FIRST
APPEAL No. 758 of 2011
=========================================================
NATIONAL
INSURANCE COMPANY - Petitioner(s)
Versus
SURENDRABHAI
NAGINDAS GANDHI & 7 - Respondent(s)
=========================================================
Appearance
:
MR
DAKSHESH MEHTA for
Petitioner(s) : 1,
MS MEGHA JANI for Respondent(s) : 1 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MS.JUSTICE B.M.TRIVEDI
Date
: 11/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule
returnable on 18.4.2011. Ms.Pathak for Ms. Megha Jani, learned
Counsel for the respondents waives service of notice of Rule.
By
ad-interim relief, there shall be stay against the execution and
implementation of the judgement and award passed by the Tribunal on
condition that the applicant deposits the entire awarded amount
together with the cost and interest with the Tribunal before the
returnable date.
(Jayant Patel, J.)
(Ms.
B. M. Trivedi, J.)
vinod
Top