Gujarat High Court
Bajaj vs Mukeshkumar on 28 October, 2010
Gujarat High Court Case Information System
Print
CA/7363/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 7363 of 2010
In
FIRST
APPEAL No. 1893 of 2010
=========================================================
BAJAJ
ALLIANZ GENERAL INSURANCE COMPANY LIMITED - Petitioner(s)
Versus
MUKESHKUMAR
DHANJIBHAI PARMAR & 6 - Respondent(s)
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 2.
MR.HIREN
M MODI for Respondent(s) : 3 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 28/10/2010
ORAL
ORDER
(Per :
HONOURABLE MR.JUSTICE JAYANT PATEL)
The learned counsel
for the applicant states that as per the order dated 20th
September, 2010 passed by this Court in C.A. No. 10812 of 2010, the
amount has already been permitted to be withdrawn.
In the above view of
the matter, the ad-interim relief granted earlier shall stand
confirmed subject to the aforesaid order.
The application
disposed of accordingly. Rule is made absolute.
[JAYANT PATEL, J.]
[H.B. ANTANI, J.]
pirzada/-
Top