=========================================Appearance vs Mr Vibhuti Nanavati For on 23 September, 2011

0
86
Gujarat High Court
=========================================Appearance vs Mr Vibhuti Nanavati For on 23 September, 2011
Author: G.B.Shah,
  
 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

LEAVE A REPLY

Please enter your comment!
Please enter your name here

* Copy This Password *

* Type Or Paste Password Here *