Gujarat High Court High Court

=========================================Appearance vs Unknown on 20 September, 2011

Gujarat High Court
=========================================Appearance vs Unknown on 20 September, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2569/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2569 of 2011
 

With


 

CIVIL
APPLICATION No. 9351 of 2011
 

In


 

FIRST
APPEAL No. 2569 of 2011
 

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

NATIONAL
INSURANCE CO. LTD 

 

Versus
 

RANJITSINH
MANSINH SINGHA AND OTHERS 

 

=========================================Appearance
: 
MR MEHUL
SHARAD SHAH for
the Appellant 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

Date
: 20/09/2011 

 

ORAL
ORDER

ORDER
IN FIRST APPEAL :

ADMIT.

ORDER
IN CIVIL APPLICATION :

RULE.

NOTICE as
to interim relief
returnable
on 12th
October 2011.

Ad-interim relief in terms of para 5(1)
on condition that the applicant shall deposit the entire amount
awarded by the learned Tribunal with the Tribunal with proportionate
costs and interest on or before the returnable date.

(G.B.

SHAH, J.)

omkar

   

Top