Gujarat High Court High Court

New vs Ajitsinh on 6 October, 2010

Gujarat High Court
New vs Ajitsinh on 6 October, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10507/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 10507 of 2010
 

In


 

FIRST
APPEAL No. 2597 of 2010
 

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

 

NEW
INDIA ASSURANCE COMPANY LIMITED - Petitioner(s)
 

Versus
 

AJITSINH
ABHESINH JADEJA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHALIN N MEHTA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

Date
: 06/10/2010 

 

ORAL
ORDER

1. As
the appeal is admitted, the question of interim relief is required to
be considered in this application.

2. Hence,
Rule returnable on 15.11.2010.
In the meantime and till the returnable date, there shall be
ad-interim stay in terms of paragraph 4(A) on condition of disposing
the entire amount within a period of four weeks from today before the
concerned Tribunal.

3. The order
qua disbursement and deposit shall be passed on the returnable date.

(S.R.BRAHMBHATT,
J.)

Hitesh

   

Top