Gujarat High Court
National vs Halimaben on 20 July, 2010
Gujarat High Court Case Information System Print CA/7526/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR STAY No. 7526 of 2010 ========================================================= NATIONAL INSURANCE CO. LTD., REGIONAL OFFICE AT HASUBHAI - Petitioner(s) Versus HALIMABEN HUSENBHAI SHEKH (MOTHER) - Respondent(s) ========================================================= Appearance : MR SUNIL B PARIKH for Petitioner(s) : 1, None for Respondent(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 ========================================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 20/07/2010 ORAL ORDER
Rule
returnable on 17th
August 2010.
Ad
interim relief in terms of para 6(i) on condition that the
insurance company shall deposit the amount on or before 30th
July 2010. The Tribunal is directed to deposit the amount in Fixed
Deposit initially for a period of three years subject to periodical
renewals till the final disposal of the First Appeal.
(RAVI
R. TRIPATHI, J.)
jani
Top