Gujarat High Court High Court

New vs Ashokbhai on 3 July, 2008

Gujarat High Court
New vs Ashokbhai on 3 July, 2008
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2861/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2861 of 2008
 

With


 

CIVIL
APPLICATION No. 7381 of 2008
 

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

 

NEW
INDIA ASSURANCE COMPANY LIMITED - Appellant(s)
 

Versus
 

ASHOKBHAI
CHHANIYABHAI PATEL & 3 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
SHALIN N MEHTA for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 03/07/2008  
 
ORAL ORDER

FIRST
APPEAL No.2861 OF 2008

Admitted.

CIVIL
APPLICATION No.7381 OF 2008

Rule
returnable on 5.8.2008.

Ad-interim relief in
terms of para 4(A) is granted on condition that the applicant ?
Insurance Company shall deposit the entire amount due and payable
under the impugned award with the Claims Tribunal on or before the
returnable date. The amount deposited with this Court at the time of
filing of this Appeal shall be transmitted to the Tribunal forthwith.

(K. A. PUJ,
J.)

kks

   

Top