Gujarat High Court
=========================================Appearance vs Unknown on 7 September, 2011
Gujarat High Court Case Information System
Print
FA/1999/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1999 of 2011
With
CIVIL
APPLICATION No. 8513 of 2011
In
FIRST
APPEAL No. 1999 of 2011
=========================================
THE
ORIENTAL INSURANCE CO.LTD.
Versus
BHARTIBEN
VIJAYBHAI NAGORI AND OTHERS
=========================================Appearance
:
MR MAULIK J
SHELAT for
the Applicant
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 07/09/2011
ORAL
ORDER
ORDER
IN FIRST APPEAL :
ADMIT.
ORDER
IN CIVIL APPLICATION :
RULE.
NOTICE as
to interim relief returnable
on 5th
October 2011.
In the meanwhile, Ad-interim relief in terms of para 3[A] on
condition that the applicant Insurance Company shall deposit the
entire amount awarded by the Tribunal with the Tribunal with
proportionate costs and interest within one week from today.
(G.B.
SHAH, J.)
omkar
Top