Gujarat High Court
New vs Hasinaben on 17 February, 2011
Gujarat High Court Case Information System
Print
FA/304/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 304 of 2011
With
CIVIL
APPLICATION No. 1525 of 2011
In
FIRST
APPEAL No. 304 of
2011
=========================================================
NEW
INDIA INSURANCE CO LTD - Appellant(s)
Versus
HASINABEN
AIYUBBHAI GHANCHI & 4 - Defendant(s)
=========================================================
Appearance
:
MR
GC MAZMUDAR for
Appellant(s) : 1,MR HG MAZMUDAR for Appellant(s) : 1,
None for
Defendant(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 17/02/2011
ORDER
IN FIRST APPEAL
Admit.
(K.S.JHAVERI,
J.)
ORDER
IN CIVIL APPLICATION
Rule
returnable on 22.03.2011.
In
the meantime, the impugned order is stayed on condition that the
petitioner shall deposit the entire decretal amount on or before the
returnable date before the trial Court. Further order as to
investment/disbursement will be passed on the returnable date.
(K.S.JHAVERI, J.)
niru*
Top