Gujarat High Court Case Information System
Print
FA/2832/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2832 of 2010
With
CIVIL
APPLICATION No. 11259 of 2010
In
FIRST APPEAL No. 2832 of 2010
=========================================================
NATIONAL
INSURANCE CO LTD - Appellant(s)
Versus
SHANTOSHBHAI
RAMDAS MAGADE & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL SHARAD SHAH for
Appellant(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 23/09/2010
ORAL
ORDER
NOTICE
returnable on 20th
October 2010. Records and proceedings be called for so as to reach
this Court on or before the returnable date.
ORDER
ON CIVIL APPLICATION NO.11259 OF 2010
NOTICE
returnable on 20th
October 2010. In the meantime and till the returnable date,
there shall be interim relief in terms of paragraph 5(A) on condition
of depositing the entire amount before the Tribunal concerned. The
further order with regard to deposit or disbursement shall be passed
hereafter on the returnable date. As this order is passed ex-parte,
it goes without saying that it is open to the respondent hereinabove
to approach the Court even prior to the returnable date for either
modification and/or vacation of this order, with proper intimation to
the other side.
(S.R.Brahmbhatt,
J.)
/moin
Top