Gujarat High Court High Court

National vs Kalubhai on 29 June, 2010

Gujarat High Court
National vs Kalubhai on 29 June, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5658/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 5658 of 2010
 

In


 

FIRST
APPEAL No. 1459 of 2010
 

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

NATIONAL
INSURANCE COMPANY LIMITED - Petitioner(s)
 

Versus
 

KALUBHAI
BHIKHABHAI MIR THRO'AABEDABEN WD/O.KALUBHAI M & 7 - Respondent(s)
 

=================================================
 
Appearance
: 
MS
MEGHA JANI for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
8. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 29/06/2010 

 

 
ORAL
ORDER

RULE.

Learned advocate Mr.Mohd Tahir Hakim waives service of rule. NOTICE
as to interim relief returnable on 26th July 2010. Ad
interim relief in terms of para 3(a) qua the appellant herein only,
who is stated to have deposited its share of the amount of
compensation.

(RAVI
R. TRIPATHI, J.)

karim

   

Top