Gujarat High Court High Court

Bajaj vs Khanpalbhai on 7 September, 2011

Gujarat High Court
Bajaj vs Khanpalbhai on 7 September, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2486/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2486 of 2011
 

With


 

CIVIL
APPLICATION No. 9084 of 2011
 

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

 

BAJAJ
ALLIANZ GENERAL INSURANCE COMPANY LIMITED - Appellant(s)
 

Versus
 

KHANPALBHAI
JETHABHAI VASAVA & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
VIBHUTI NANAVATI for
Appellant(s) : 1, 
None for Defendant(s) : 1 - 3, 3.2.1, 3.2.2,
3.2.3,3.2.4
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

Date
: 07/09/2011 

 

ORAL
ORDER

ADMIT.

ORDER
IN CIVIL APPLICATION

Rule.

Notice as to interim relief returnable on
05.10.2011. Ad-interim relief in terms of para 6(A) on condition that
the applicant shall deposit the entire amount awarded by the Tribunal
with the Tribunal with proportionate costs and interest within four
weeks from today.

(G.B.SHAH,
J.)

Hitesh

   

Top