Gujarat High Court Case Information System
Print
FA/3100/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3100 of 2008
With
CIVIL
APPLICATION No. 8330 of 2008
=========================================================
NATIONAL
INSURANCE CO LTD - Appellant(s)
Versus
KANTABEN
LALABHAI MAGANBHAI BHURIA & 6 - Defendant(s)
=========================================================
Appearance
:
MR
MEHUL SHARAD SHAH for
Appellant(s) : 1,
None for Defendant(s) : 1 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 22/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Order
in First Appeal:
Appeal
is admitted.
Order in Civil
Application:
Rule.
Notice as to interim relief returnable on 26.8.2008. By way of
ad-interim relief, the impugned award dated 15.12.2007 rendered in
MACP No.5241 of 2004 (New) (MACP No.1253 of 2002 (old)) by the MACT
(Aux) Fast Track Court, Dahod is stayed on condition that the
applicant/appellant-National Insurance Company Limited deposits the
entire awarded amount together with interest at the rate of 8% per
annum from the date of the petition till realization with
proportionate costs on or before the returnable date with the
concerned Tribunal. This shall include the sum of Rs.25,000 deposited
before this Court at the time of filing of the appeal which shall be
transmitted to the concerned Tribunal on or before the returnable
date.
(A.M. Kapadia, J.)
(Z.K. Saiyed, J.)
…
(karan)
Top