Gujarat High Court
National vs Sakshien on 22 March, 2011
Gujarat High Court Case Information System
Print
CA/2546/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 2546 of 2008
In
FIRST
APPEAL No. 866 of 2008
=========================================================
NATIONAL
INSURANCE COMPANY - Petitioner(s)
Versus
SAKSHIEN
RAJESHBHAI W/O. RAJESHBHAI GANGARAM SANTA & 3 - Respondent(s)
=========================================================
Appearance
:
MR
DAKSHESH MEHTA for
Petitioner(s) : 1,
None for Respondent(s) : 1,
RULE SERVED for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4
RULE NOT RECD BACK for
Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 28/03/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate Mr.Mehta states that the appellant has deposited the awarded
amount with cost and interest as per the order of this Court dated
29.2.2008. Under the circumstances, ad-interim relief granted earlier
is confirmed and made interim relief till final disposal of the
appeal. S.O., to 11.4.2008.
(
A.L.DAVE, J ) ( SHARAD D DAVE, J )
srilatha
Top