Gujarat High Court High Court

United vs Narmadaben on 1 April, 2010

Gujarat High Court
United vs Narmadaben on 1 April, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3196/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 3196 of 2010
 

In
FIRST APPEAL No. 703 of 2010
 

To


 

CIVIL
APPLICATION - FOR STAY No. 3200 of 2010
 

In
FIRST APPEAL No. 707 of 2010
 

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

 

UNITED
INDIA INSURANCE COMPANYLTD THROUGH ITS AUTHORIZED - Petitioner(s)
 

Versus
 

NARMADABEN
MAGANBHAI VASAVA & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAULIK J SHELAT for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 01/04/2010 

 

 
COMMON
ORAL ORDER

Rule.

Notice of Rule to be issued, for the present, qua the opponent-Abdul
Gaffar Umarali Makrani (owner of the vehicle) only. Returnable
on 03.05.2010.

Ad-interim
relief in terms of para-3(A) on condition that the applicants shall
deposit decreetal amount along with the interest and cost on or
before 30.04.2010.

(K.M.Thaker,J.)

rakesh/

   

Top