Gujarat High Court
National vs Patel on 24 March, 2011
Gujarat High Court Case Information System
Print
CA/14725/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 14725 of 2007
In
FIRST
APPEAL No. 5254 of 2007
=========================================================
NATIONAL
INSURANCE CO. LTD. - Petitioner(s)
Versus
PATEL
PREMILABEN DHARMESHBHAI & 5 - Respondent(s)
=========================================================
Appearance
:
MS
MEGHA JANI for
Petitioner(s) : 1,
RULE
SERVED for
Respondent(s) : 1
- 6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 05/02/2009
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
While
passing order on 4.8.2008 in this matter, this Court (Coram: Bhagwati
Prasad & S.R.Brahmbhatt, JJ.) has observed as under:
?SStay
order is confirmed because no one appears for the claimants. The
confirmation is subject to the condition that the claimants may
appear and ask for appropriate orders for disbursement.??
In
view of the above order passed by the Division Bench, the stay is
confirmed. This application is allowed. Rule is made absolute
accordingly.
(R.P.Dholakia,
J.)
Sreeram. (M.D.Shah,
J.)
Top