Gujarat High Court High Court

National vs Hajibhai on 9 February, 2011

Gujarat High Court
National vs Hajibhai on 9 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/276/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 276 of 2011
 

With


 

CIVIL
APPLICATION No. 1347 of 2011
 

In
FIRST APPEAL No. 276 of 2011
 

=========================================
 

NATIONAL
INSURANCE COMPANY LIMITED, MEHSANA - Appellant(s)
 

Versus
 

HAJIBHAI
UMRAVKHAN PATHAN & 2 - Defendant(s)
 

========================================= 
Appearance
: 
MR VIBHUTI
NANAVATI for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 09/02/2011 

 

 
COMMON
ORAL ORDER

FIRST
APPEAL NO. 276 OF 2011

ADMIT.

CIVIL
APPLICATION NO. 1347 OF 2011

RULE
returnable on 7th
March 2011.

Ad-interim
relief in terms of paragraph
6(A) on condition that applicant shall deposit 50% of the amount with
proportionate cost and interest as awarded by the Tribunal with the
Tribunal on or before the returnable date. Order with respect to
disbursement and/or investment shall be passed on the next returnable
date.

(M.R.

Shah, J.)

*menon

   

Top