Gujarat High Court High Court

National vs Surendrabhai on 25 March, 2011

Gujarat High Court
National vs Surendrabhai on 25 March, 2011
Author: Jayant Patel,&Nbsp;Ms.Justice B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2730/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2730 of 2011
 

In


 

FIRST
APPEAL No. 758 of 2011
 

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

 

NATIONAL
INSURANCE COMPANY - Petitioner(s)
 

Versus
 

SURENDRABHAI
NAGINDAS GANDHI & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DAKSHESH MEHTA for
Petitioner(s) : 1, 
MS MEGHA JANI  for Respondent(s) : 1 -
8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE B.M.TRIVEDI
		
	

 

 
 


 

Date
: 11/03/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Rule
returnable on 18.4.2011. Ms.Pathak for Ms. Megha Jani, learned
Counsel for the respondents waives service of notice of Rule.

By
ad-interim relief, there shall be stay against the execution and
implementation of the judgement and award passed by the Tribunal on
condition that the applicant deposits the entire awarded amount
together with the cost and interest with the Tribunal before the
returnable date.

(Jayant Patel, J.)

(Ms.

B. M. Trivedi, J.)

vinod

   

Top