Gujarat High Court High Court

Icici vs Gopaji on 12 October, 2010

Gujarat High Court
Icici vs Gopaji on 12 October, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10683/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 10683 of 2010
 

In
FIRST APPEAL No. 2627 of 2010
 

To


 

CIVIL
APPLICATION - FOR STAY No. 10684 of 2010
 

In
FIRST APPEAL No. 2628 of 2010
 

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

ICICI
LOMBARD GENERAL INSURANCE CO. LIMITED - Petitioner(s)
 

Versus
 

GOPAJI
CHHAGAJI RATHOD & 3 - Respondent(s)
 

========================================= 
Appearance
: 
MR
VIBHUTI NANAVATI for Petitioner(s) : 1, 
None for Respondent(s) : 1
- 4. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 12/10/2010 

 

 
ORAL
ORDER

Looking
to the contentions raised while admitting appeal, this Court is of
the view that this application is required to be entertained. Hence,
Rule returnable on 22.11.2010.

In
the meantime and till the returnable date, the award impugned shall
remain stayed on a condition of appellant depositing the entire
amount within 6 weeks from today. On their depositing the awarded
amount together with costs, order with regard to disbursement and/or
deposit will be made on the next date of hearing.

(S.R.Brahmbhatt,
J.)

sudhir

   

Top