Gujarat High Court High Court

National vs Jaysukhbhai on 15 September, 2010

Gujarat High Court
National vs Jaysukhbhai on 15 September, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3611/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 3611 of 2010
 

In


 

FIRST
APPEAL No. 741 of 2010
 

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

 

NATIONAL
INSURANCE CO LTD - Petitioner(s)
 

Versus
 

JAYSUKHBHAI
BABUBHAI CHANDARANN & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL SHARAD SHAH for
Petitioner(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

Date
: 15/09/2010 

 

ORAL
ORDER

1. Heard
learned advocate Mr.Mehul Sharad Shah appearing for the applicant.
Though served, none appears
for the respondents.

2. The
application is allowed. Interim relief granted earlier to continue
till final disposal of the appeal on the same terms and conditions.
Rule is made absolute. No order as to costs.

(S.R.BRAHMBHATT,
J.)

Hitesh

   

Top