Gujarat High Court High Court

New vs Shantaben on 15 February, 2011

Gujarat High Court
New vs Shantaben on 15 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/273/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 273 of 2011
 

With


 

CIVIL
APPLICATION No. 1261 of 2011
 

In
FIRST APPEAL No. 273 of 2011
 

 


 

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

NEW
INDIA INSURANCE CO - Appellant(s)
 

Versus
 

SHANTABEN
W/O AMRABHAI UDABHAI & 3 - Defendant(s)
 

========================================= 
Appearance
: 
MR GC
MAZMUDAR for
Appellant(s) : 1,MR HG MAZMUDAR for Appellant(s) : 1, 
None for
Defendant(s) : 1 - 4, 4.2.1, 4.2.2,4.2.3
 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 15/02/2011 

 

 
 


 

ORAL
ORDER

FIRST
APPEAL NO.273 OF 2011

ADMIT.

CIVIL
APPLICATION NO.1261 OF 2011

RULE
returnable on 28th March 2011.

Ad-interim
relief in terms of paragraph
7(A), on condition that the
applicant shall deposit the entire amount as awarded by the Tribunal,
with the Tribunal, on or before the returnable date. Order with
respect to disbursement and/or investment shall be made on the
returnable date.

(M.R.

Shah, J.)

*menon

   

Top