Gujarat High Court High Court

Bajaj vs Valjibhai on 9 December, 2010

Gujarat High Court
Bajaj vs Valjibhai on 9 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/3743/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3743 of 2010
 

With


 

CIVIL
APPLICATION No. 14206 of 2010
 

In


 

FIRST
APPEAL No. 3743 of 2010
 

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


 

BAJAJ
ALLIANZ GENERAL INSURANCE COMPANY LIMITED, BHAVNAGAR - Appellant(s)
 

Versus
 

VALJIBHAI
MOHANBHAI JADAV & 4 - Defendant(s)
 

=========================================================
Appearance : 
MR
VIBHUTI NANAVATI for
Appellant(s) : 1, 
None for Defendant(s) : 1 - 5, 5.2.1,5.2.2
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 09/12/2010 

 

 
 
ORAL
ORDER

Appeal
is admitted.

(K
S JHAVERI, J.)

C.A.No.14206
of 2010

Heard
learned advocate for the applicant. Rule returnable on 29.12.2010.
In the meantime and till the returnable date, there shall be an
ad-interim relief in terms of para-6(A) on condition of depositing
the entire amount before the concerned Tribunal on or before
17/12/2010 from today. The concerned Tribunal, on receipt of said
amount, is directed to deposit 70 % of the amount initially by way of
Fixed Deposit in the name of Nazir of the Tribunal with Nationalized
Bank for a period of three months. The further order of disbursement
and/or further deposit will be made after the respondents are served.
Opponent No.1 will be served through Registered Post. Direct Service
is permitted qua rest of the opponents.

(K
S JHAVERI, J.)

sompura

   

Top