Gujarat High Court High Court

National vs Arvindbhai on 20 October, 2011

Gujarat High Court
National vs Arvindbhai on 20 October, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2842/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2842 of 2011
 

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

 

NATIONAL
INSURANCE CO. LTD - Appellant(s)
 

Versus
 

ARVINDBHAI
DALSUKHBHAI KOLI (MINOR) THRO'DALSUKHBHAI G KOLI & 2 -
Defendant(s)
 

=========================================================
 
Appearance
: 
MS
LILU K BHAYA for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

				Date
: 20/10/2011 

 

ORAL
ORDER

Admit.

ORDER
IN CIVIL APPLICATION NO.11159 OF 2011

Learned
advocate Ms.Jarna Pandya for Ms.Lilu K. Bhaya submitted that present
applicant/appellant has already deposited amount of Rs.12,500/-
before the Tribunal. She has further submitted that present
applicant/appellant ready to deposit rest of the amount along with
proportionate costs and interest before the Tribunal.

Rule.

Notice as to interim relief returnable on 02.12.2011. Meanwhile,
ad-interim relief in terms of paragraph 5(A) is granted on condition
that the appellant shall deposit the remaining amount along with the
proportionate costs and interest before the Tribunal on
or before returnable date before the concerned Tribunal.

(G.B.SHAH,
J.)

Girish

   

Top