Gujarat High Court
Icici vs Hirjibhai on 15 December, 2010
Gujarat High Court Case Information System
Print
FA/4606/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4606 of 2010
With
CIVIL
APPLICATION No. 15823 of 2010
In
FIRST APPEAL No. 4606 of 2010
=========================================================
ICICI
LOMBARD GENERAL INSURANCE COMPANY LTD - Appellant(s)
Versus
HIRJIBHAI
JETHIYABHAI CHAUDHARI & 2 - Defendant(s)
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Appellant(s) : 1,
None for Defendant(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/12/2010
ORDER
IN FIRST APPEAL :
The
appeal is ADMITTED.
(K.S.
Jhaveri, J)
ORDER
IN CIVIL APPLICATION
:
RULE,
returnable on 25th
January 2011.
There will be interim relief in terms of paragraph 6(A) of the
application on condition that the applicant will deposit the
decreetal amount with the Tribunal before the returnable date. The
further orders as to disbursement of amount will be passed on the
returnable date.
(K.S.
Jhaveri, J)
Aakar
Top