Gujarat High Court
New vs Baljibhai on 13 April, 2011
Gujarat High Court Case Information System
Print
FA/954/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 954 of 2011
To
FIRST
APPEAL No. 956 of 2011
With
CIVIL
APPLICATION No. 4216 of 2011
In
FIRST APPEAL No. 954 of 2011
With
CIVIL
APPLICATION No. 4217 of 2011
In
FIRST APPEAL No. 955 of 2011
To
CIVIL
APPLICATION No. 4218 of 2011
In
FIRST APPEAL No. 956 of 2011
=========================================================
NEW
INDIA ASSURANCE CO LTD., REGISTERED OFFICE 87, MAHATMA - Appellant(s)
Versus
BALJIBHAI
GANDABHAI & 2 - Defendant(s)
=========================================================
Appearance
:
MR
SUNIL B PARIKH for
Appellant(s) : 1,
None for Defendant(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/04/2011
ORDER
IN FIRST APPEALS
Admit.
(K.S.JHAVERI,
J.)
ORDER
IN CIVIL APPLICATIONS
Rule
returnable on 09.05.2011. In the meantime, there shall be ad-interim
relief in terms of paragraph 6(i) on condition that the
applicant-appellant shall deposit the entire amount as per the
judgment and award passed by the learned tribunal. Further order on
investment and disbursement shall be passed on the returnable date.
(K.S.JHAVERI,
J.)
niru*
Top