Gujarat High Court
New vs Devuba on 3 December, 2010
Gujarat High Court Case Information System
Print
FA/4032/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4032 of 2010
To
FIRST
APPEAL No. 4037 of 2010
With
CIVIL
APPLICATION No. 14725 of 2010
In
FIRST
APPEAL No. 4032 of 2010
TO
CIVIL
APPLICATION NO.14730 OF 2010
IN
FIRST
APPEAL NO.4037 OF 2010
=========================================================
NEW
INDIA ASSURANCE CO LTD - Appellant(s)
Versus
DEVUBA
WD/O RATUJI BHIKHAJI BARAD & 5 - Defendant(s)
=========================================================
Appearance :
MR
GC MAZMUDAR for
Appellant(s) : 1,
None for Defendant(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/12/2010
ORAL
ORDER
ADMIT.
To be heard with F.A.No.3380 of 2010.
[K.
S. JHAVERI, J.]
ORDER
IN CIVIL APPLICATION
Rule
returnable on 14.12.2010.
Ad-interim
relief in terms of Para-7(A) on condition that the
applicant-Insurance Company deposits the amount awarded before the
Tribunal below before the returnable date.
[K.
S. JHAVERI, J.]
sompura
Top