Gujarat High Court High Court

National vs Vaibhav on 26 October, 2010

Gujarat High Court
National vs Vaibhav on 26 October, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13010/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 13010 of 2010
 

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

 

NATIONAL
INSURANCE COMPANY LIMITED - Petitioner(s)
 

Versus
 

VAIBHAV
VISHNUBHAI PATEL & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAULIK J SHELAT for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 26/10/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Leave
to delete respondent nos. 3 to 6.

Rule
returnable on 2nd December, 2010.

By
ad-interim order, there shall be stay against the execution and
implementation of the award passed by the Tribunal on condition that
the applicant deposits with the Tribunal the entire awarded amount
together with cost and interest proportionate to the liability
fastened upon the appellant before the returnable date.

[JAYANT PATEL, J.]

[H.B. ANTANI, J.]

pirzada/-

   

Top