Gujarat High Court High Court

Bajaj vs Bhavikaben on 7 September, 2011

Gujarat High Court
Bajaj vs Bhavikaben on 7 September, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2253/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2253 of 2011
 

With


 

CIVIL
APPLICATION No. 8376 of 2011
 

In
FIRST APPEAL No. 2253 of 2011
 

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

BAJAJ
ALLIANZ GENERAL INSURANCE COMPANY LIMITED - Appellant(s)
 

Versus
 

BHAVIKABEN
BABUBHAI KANJIYA & 1 - Defendant(s)
 

================================================= 
Appearance
: 
MR SHALIN N MEHTA for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
2. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 07/09/2011 

 

ORAL
ORDER

Heard
the learned Advocate for the appellant.

Admit.

Civil
Application No.8376 of 2011

Rule.

Notice as to interim relief,
returnable on 07.10.2011.

Meanwhile,
ad-interim relief in terms of para 4(A) on condition to deposit the
entire awarded amount along with proportionate costs and interest
within a period of five weeks.

[G.

B. SHAH, J.]

msp

   

Top