Gujarat High Court Case Information System
Print
FA/2067/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2067 of 2011
=========================================================
NATIONAL
INSURANCE CO LTD., REGISTERED OFFICE: 1, MIDDLETON - Appellant(s)
Versus
HEIRS
OF DECEASED GOVIND LIMBA, KIRITBHAI GOVINDBHAI & 5 - Defendant(s)
=========================================================
Appearance
:
MR
SUNIL B PARIKH for
Appellant(s) : 1,
None for Defendant(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 09/11/2011
ORAL
ORDER
Learned
advocate Mr.Sunil B. Parikh for the appellants states that though
they have made their best efforts to serve order dated 25.08.2011,
the same has not been served or it has not received back.
He
has further submitted that he is facing the execution proceedings
before the concerned Tribunal. He has also drawn the attention of
this Court that the age of the deceased has been assessed in the
P.M. report or shown in the P.M. report is of 65 years. However,
Tribunal placed reliance on the same P.M. report and considered the
aged of 45 years. Considering all these aspects, this First Appeal
is admitted.
ORAL
ORDER IN CIVIL APPICATION NO.8514 OF 2011
Rule.
Notice as to Interim relief returnable on 09.12.2011. Meanwhile,
ad-interim relief in terms of Para-6(i) till then subject to
depositing the entire awarded amount along with proportionate cost
and interest on or before returnable date before the concerned Trial
Court.
Rule
to be served through regular mode of service as well as through
Direct Service.
(G.B.SHAH,J.)
Girish
Top