Gujarat High Court High Court

National vs Jyotikaben on 9 July, 2010

Gujarat High Court
National vs Jyotikaben on 9 July, 2010
Author: Jayant Patel,&Nbsp;Honble Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13420/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 13420 of 2009
 

In


 

FIRST
APPEAL No. 4626 of 2009
 

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

 

NATIONAL
INSURANCE COMPANY LIMITED - Petitioner(s)
 

Versus
 

JYOTIKABEN
WD/O SATISHKUMAR KANTILAL JANI & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
MEGHA JANI for
Petitioner(s) : 1, 
MR PARESH M DARJI for Respondent(s) : 1 -
3. 
RULE NOT RECD BACK for Respondent(s) : 4, 
RULE SERVED for
Respondent(s) : 5 -
6. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 09/07/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Learned
counsel appearing for both the sides confirm the position that the
condition imposed for deposit of the amount is complied with and
further, the amount is also permitted to be withdrawn, as ordered by
the Tribunal in the Award.

Hence,
the ad-interim stay granted earlier is confirmed. Civil Application
stands disposed of. Rule is made absolute to the above extent.

(Jayant
Patel, J.)

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top