Gujarat High Court
National vs Pradipkumar on 5 April, 2010
Gujarat High Court Case Information System
Print
FA/331/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 331 of 2010
With
CIVIL
APPLICATION No. 1724 of 2010
In
FIRST APPEAL No. 331 of 2010
=========================================================
NATIONAL
INSURANCE COMPANY - Appellant(s)
Versus
PRADIPKUMAR
MOTILAL PRAJAPATI & 1 - Defendant(s)
=========================================================
Appearance
:
MR
DAKSHESH MEHTA for
Appellant(s) : 1,
None for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 05/04/2010
ORAL
ORDER
Order
in First Appeal No.331 of 2010:
Notice
returnable on 7/5/2010.
Order
in Civil Application No.1724 of 2010:
Rule.
Notice
of rule returnable on 7/5/2010.
Until
then, ad interim relief in terms of para-4(A) is granted on condition
that the applicant-appellant shall deposit the entire decreetal
amount along with interest and cost on or before 5/5/2010.
(K.M.THAKER,
J.)
(ila)
Top