Gujarat High Court
=========================================Appearance vs Mr Nk on 2 March, 2010
Gujarat High Court Case Information System
Print
FA/4640/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4640 of 2009
With
CIVIL
APPLICATION No. 13626 of 2009
In
FIRST
APPEAL No. 4640 of 2009
=========================================
UNITED
INDIA INSURANCE CO.
Versus
SAROJBEN
WD\O AVINASH GANGAPRASAD TIWARI AND OTHERS
=========================================Appearance
:
MR GC MAZMUDAR
for the Appellant
MR NK
MAJMUDAR for Respondent (s) : 1,
None for Defendant(s) : 2 -
6.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 02/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
ORDER
IN FIRST APPEAL:
ADMIT.
ORDER
IN CIVIL APPLICATION :
We
are not persuaded that any case for stay is made out. However, if the
amount is disbursed to the claimants, solvent security may be taken
from them that in case the appeal is allowed, they will return the
money according to the order then passed. The civil application is
disposed of accordingly.
(BHAGWATI
PRASAD, J.) (J.C.UPADHYAYA, J.)
omkar
Top