Gujarat High Court
New vs Jebarben on 18 April, 2011
Gujarat High Court Case Information System
Print
CA/1714/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 1714 of 2011
In
FIRST
APPEAL No. 378 of 2011
=========================================================
NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
Versus
JEBARBEN
BHIKHABHAI KARSHANBHAI & 6 - Respondent(s)
=========================================================
Appearance :
MS
LILU K BHAYA for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 18/04/2011
ORAL
ORDER
Heard.
The interim relief granted vide order dated 11.03.2011 is directed
to continue till final disposal of the First Appeal. The balance
20% amount shall be permitted to be withdrawn by the original
claimants.
In
view of the above, the application stands disposed of. Rule is made
absolute with no order as to costs.
[K.S.
JHAVERI, J.]
/phalguni/
Top