Gujarat High Court High Court

National vs Parasbhai on 20 September, 2011

Gujarat High Court
National vs Parasbhai on 20 September, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2171/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2171 of 2011
 

With


 

CIVIL
APPLICATION No. 8905 of 2011
 

In
FIRST APPEAL No. 2171 of 2011
 

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

 

NATIONAL
INSURANCE COMPANY - Appellant(s)
 

Versus
 

PARASBHAI
(MINOR) MANSUKHBHAI RAMANI, (THROUGH HIS FATHER & 2 -
Defendant(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 20/09/2011 

 

 
ORAL
ORDER

Admit.

(G.B.SHAH, J.)

CIVIL
APPLICATION NO. 8905 of 2011

Rule.

Notice as to interim relief returnable on 18.10.2011. Meanwhile,
ad-interim
relief in terms of paragraph No. 6(i) till then subject to depositing
the awarded amount along with proportionate cost and interest before
the Tribunal within a period of four weeks from today.

(G.B.SHAH, J.)

niru*

   

Top