Gujarat High Court
=========================================Appearance vs Mr Vibhuti Nanavati For on 23 September, 2011
Gujarat High Court Case Information System
Print
FA/2347/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2347 of 2011
With
CIVIL
APPLICATION No. 8925 of 2011
In
FIRST
APPEAL No. 2347 of 2011
=========================================
IFFCO-TOKIO
GEN. INS. CO. LTD.
Versus
HEIRS
OF RAGHUBHAI BACHUBHAI JINJUVADIA, VANITABEN RAGHUBHAI AND OTHERS
=========================================Appearance
:
MR AJAY R
MEHTA for
the Appellant
MR VIBHUTI NANAVATI for Respondent
No.7
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 23/09/2011
ORAL
ORDER
ORDER
IN FIRST APPEAL :
ADMIT.
Learned
advocate Mr. Vibhuti Nanavati waives service of notice of admission
for respondent No.7.
ORDER
IN CIVIL APPLICATION :
RULE.
NOTICE as
to interim relief
returnable
on 20th
October 2011.
Learned advocate Mr. Vibhuti Nanavati waives service of Rule as well
as Notice for respondent No.7.
Ad-interim
relief in terms of para 6(i)
on condition that the applicant shall deposit 50% of the awarded
amount with the Tribunal with proportionate costs and interest within
four weeks from today.
(G.B.
SHAH, J.)
omkar
Top