Gujarat High Court
National vs Purbaram on 7 October, 2010
Gujarat High Court Case Information System
Print
CA/11587/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 11587 of 2010
In
FIRST
APPEAL No. 2953 of 2010
=========================================================
NATIONAL
INSURANCE COMPANY LIMITED - Petitioner(s)
Versus
PURBARAM
SARDARAM CHAUDHARY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1,
None for Respondent(s) : 1 - 3, 3.2.1,
3.2.2,3.2.3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 07/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Notice
returnable on 22nd
November, 2010.
By ad-interim order,
it is directed that there shall be stay against the execution and
implementation of the judgment and the award passed by the Tribunal
on condition that the applicant deposits the entire awarded amount
together with cost and interest with the Tribunal before the
returnable date.
[JAYANT PATEL, J.]
[H.B. ANTANI, J.]
pirzada/-
Top