Gujarat High Court High Court

National vs Soma on 28 January, 2010

Gujarat High Court
National vs Soma on 28 January, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/678/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CIVIL
APPLICATION No. 678 of 2010
 

In
 


FIRST
APPEAL No. 89 of 2010
 

 


 

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

 

NATIONAL
INSURANCE COMPANY - Petitioner(s)
 

Versus
 

SOMA
@ DONA PRODYUT MANDAL & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DAKSHESH MEHTA
for
Applicant 
None for
Opponents 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER   28th January 2010
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Rule
returnable on 11th March 2010. Pending the Appeals, there
shall be ad interim stay in terms of paragraph 4 [A] on
condition that the appellant-Insurance Company deposits the award
amount in the Tribunal below within four weeks from today.

{Ms.

R.M Doshit, J.}

{K.M
Thaker, J.}

Prakash*

   

Top