Gujarat High Court High Court

United vs Bharatbhai on 7 September, 2011

Gujarat High Court
United vs Bharatbhai on 7 September, 2011
Author: A.M.Kapadia, Honourable Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/4282/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 4282 of 2006
 

with
 

CIVIL
APPLICATION ?  FOR STAY No. 4284 of 2006
 

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


 

UNITED
INDIA INSUANCE CO LTD. THRO.REGIONAL OFFICE - Petitioner(s)
 

Versus
 

BHARATBHAI
NATHABHAI BHALANI & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PV NANAVATI for Applicant(s) : 1,MR
VIBHUTI NANAVATI for Petitioner(s) : 1, 
None for Respondent(s) : 1
- 3. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.S.DAVE
		
	

 

 
 


 

Date
: 10/04/2006 

 

COMMON
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

RULE.

Notice as to interim relief returnable on 24.4.2006.

Mr. Vibhuti Nanavaty,
learned advocate of the Applicant states that, in both the matters
amount of Rs.25000/- has been deposited by the Applicant ?
Insurance Company in terms of Section 173 of the Motor Vehicles Act
and the remaining amount of the award shall be deposited as per the
directions issued by this Court after hearing the other side on
returnable date.

Registry is directed to
transmit the amount of Rs.25000/- to the concerned Tribunal
forthwith.

The Applicant is permitted
to serve the Respondents/Claimants through RPAD at his cost besides
the normal mode of service.

(A.M.Kapadia,J)

(A.S.Dave,J)

Jayanti*

   

Top