Gujarat High Court
Bajaj vs Harising on 14 May, 2010
Gujarat High Court Case Information System
Print
CA/4647/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 4647 of 2010
In
FIRST
APPEAL No. 1132 of 2010
=====================================
BAJAJ
ALLIANZ GENERAL INSURANCE COMPANY LIMITED - Petitioner(s)
Versus
HARISING
DOLSING CHAUHAN & 3 - Respondent(s)
=====================================
Appearance
:
MR SHALIN N MEHTA for
Petitioner(s) : 1,
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3,1.2.4 - 4.
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 14/05/2010
ORAL
ORDER
1.0 Rule
returnable on 5th July 2010.
2.0 Until
then, ad-interim relief in terms of Para 4(A) on
condition that the insurance company shall deposit the entire awarded
amount on or before 11th June 2010 with interest and
costs.
[
K. M. Thaker, J. ]
hiren
Top