Gujarat High Court High Court

New vs Chandrakantbhai on 23 June, 2011

Gujarat High Court
New vs Chandrakantbhai on 23 June, 2011
Author: M.R. Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1490/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1490 of 2011
 

With


 

CIVIL
APPLICATION No. 5623 of 2011
 

In
FIRST APPEAL No. 1490 of 2011
 

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

NEW
INDIA ASSURANCE COMPANY LTD., AHMEDABAD - Appellant(s)
 

Versus
 

CHANDRAKANTBHAI
HIMATLAL SHAH & 3 - Defendant(s)
 

=========================================
 
Appearance : 
MR
VIBHUTI NANAVATI for
Appellant(s) : 1, 
None for Defendant(s) : 1 - 3, 3.2.1,
3.2.2,3.2.3 - 4. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 23/06/2011 

 

 
ORAL
ORDER

ADMIT.

CIVIL
APPLICATION NO.5623/2011

RULE.

Ad-interim
relief in terms of paragraph
7(A) on condition that the applicant shall deposit the entire amount
as awarded by the learned Tribunal with the Tribunal on or before the
returnable date. Order with respect to investment and/or
disbursement shall be passed hereinafter.

(M.R.

Shah, J.)

*menon

   

Top