Gujarat High Court
National vs Kalubhai on 29 June, 2010
Gujarat High Court Case Information System
Print
CA/5658/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 5658 of 2010
In
FIRST
APPEAL No. 1459 of 2010
=================================================
NATIONAL
INSURANCE COMPANY LIMITED - Petitioner(s)
Versus
KALUBHAI
BHIKHABHAI MIR THRO'AABEDABEN WD/O.KALUBHAI M & 7 - Respondent(s)
=================================================
Appearance
:
MS
MEGHA JANI for Petitioner(s) : 1,
None for Respondent(s) : 1 -
8.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 29/06/2010
ORAL
ORDER
RULE.
Learned advocate Mr.Mohd Tahir Hakim waives service of rule. NOTICE
as to interim relief returnable on 26th July 2010. Ad
interim relief in terms of para 3(a) qua the appellant herein only,
who is stated to have deposited its share of the amount of
compensation.
(RAVI
R. TRIPATHI, J.)
karim
Top