Gujarat High Court High Court

National vs Shobhaben on 4 July, 2008

Gujarat High Court
National vs Shobhaben on 4 July, 2008
Bench: K.A.Puj
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

FA/2883/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2883 of 2008
 

With


 

CIVIL
APPLICATION No. 7433 of 2008
 

 
 
=========================================================

 

NATIONAL
INSURANCE CO LTD - Appellant(s)
 

Versus
 

SHOBHABEN
SANJAYBHAI TAPUBHAI DERVALIA & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL SHARAD SHAH for
Appellant(s) : 1, 
None for Defendant(s) : 1, 1.2.1, 1.2.2,
1.2.3,1.2.4 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 04/07/2008 

 

 
 
ORAL
ORDER

FIRST
APPEAL No.2883 OF 2008

Admitted.

CIVIL
APPLICATION No.7433 OF 2008

Rule
returnable on 11.8.2008.

Ad-interim relief is
granted in terms of para 5(A) on condition that the applicant ý
Insurance Company shall deposit the entire amount of compensation due
and payable under the impugned award on or before returnable date.
The amount deposited by the applicant ý Insurance Company with this
Court at the time of filing of this Appeal shall be transmitted to
the Tribunal forthwith.

(K. A. PUJ,
J.)

kks