Gujarat High Court
National vs Sangeetaben on 15 February, 2011
Gujarat High Court Case Information System
Print
CA/1423/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 1423 of 2011
In
FIRST
APPEAL No. 30 of 2011
=========================================
NATIONAL
INSURANCE CO LTD - Petitioner(s)
Versus
SANGEETABEN
MUKESHBHAI BHATT & 2 - Respondent(s)
=========================================
Appearance :
MS
LILU K BHAYA for the
applicant.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 15/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule
returnable on 15th March, 2011. By way of ad-interim relief, stay of
operation, implementation and execution of the award in question on
condition that the applicant-appellant shall deposit the awarded
amount with costs and interest with the Tribunal within four weeks
from today.
(A.L.Dave,J)
(V.M.Sahai,J)
***vcdarji
Top