Gujarat High Court High Court

Iffco-Tokio vs Vajaji on 4 July, 2011

Gujarat High Court
Iffco-Tokio vs Vajaji on 4 July, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9544/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 9544 of 2010
 

In


 

FIRST
APPEAL No. 2390 of 2010
 

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

IFFCO-TOKIO
GEN. INS. CO. LTD - Petitioner(s)
 

Versus
 

VAJAJI
RAGNAJI MARWADI DECEASED THROUGH LEGAL HEIRS MADHUBEN & 5 -
Respondent(s)
 

====================================== 
Appearance
: 
MR
AJAY R MEHTA for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
6. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 15/10/2010 

 

ORAL
ORDER

In
view of the order passed in appeal while admitting the same, Civil
Application is required to be entertained. Hence, Rule returnable on
1.12.2010. The award impugned shall remain stayed on condition of
depositing the entire amount before the concerned Tribunal within 4
weeks from today. The order of disbursement and/or deposit shall be
passed once the amount is deposited, opponents are served and the
matter is listed on next date of hearing or thereafter.

(S.R.Brahmbhatt,
J.)

sudhir

   

Top