Gujarat High Court
National vs Vaibhav on 26 October, 2010
Gujarat High Court Case Information System
Print
CA/13010/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 13010 of 2010
=========================================================
NATIONAL
INSURANCE COMPANY LIMITED - Petitioner(s)
Versus
VAIBHAV
VISHNUBHAI PATEL & 5 - Respondent(s)
=========================================================
Appearance
:
MR
MAULIK J SHELAT for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 26/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Leave
to delete respondent nos. 3 to 6.
Rule
returnable on 2nd December, 2010.
By
ad-interim order, there shall be stay against the execution and
implementation of the award passed by the Tribunal on condition that
the applicant deposits with the Tribunal the entire awarded amount
together with cost and interest proportionate to the liability
fastened upon the appellant before the returnable date.
[JAYANT PATEL, J.]
[H.B. ANTANI, J.]
pirzada/-
Top