Gujarat High Court
National vs Kasturben on 20 March, 2009
Gujarat High Court Case Information System
Print
CA/99120/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 991 of 2009
In
FIRST
APPEAL No. 424 of 2009
=========================================================
NATIONAL
INSURANCE CO LTD - Petitioner(s)
Versus
KASTURBEN
BEJUBHAI SOLANKI & 10 - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL SHARAD SHAH for
Petitioner(s) : 1,
RULE
NOT RECD BACK for
Respondent(s) : 1
- 6, 10,
DS
AFF.NOT FILED (R) for
Respondent(s) : 7,
RULE
SERVED for
Respondent(s) : 8
- 9.
MR
HASMUKH THAKKER for
Respondent(s) :
11,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 20/03/2009
ORAL
ORDER
Heard
learned Advocate Mr. Mehul Sharad Shah for applicant. Respondents
have been served with notice of rule issued by this Court. Learned
Advocate Mr.Hasmukh Thakkar is appearing for respondent NO.11. This
Court has, while passing ad interim relief, made an order of 30 per
cent disbursement in favour of respondents claimants. Therefore,
considering submissions made by learned advocates for parties, rule
is made absolute in terms of order of this court dated 3rd
February, 2009.
(H.K.
Rathod,J.)
Vyas
Top