Gujarat High Court
New vs Heirs on 25 November, 2010
Gujarat High Court Case Information System
Print
FA/1728/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1728 of 2010
With
CIVIL
APPLICATION No. 6779 of 2010
In
FIRST
APPEAL No. 1728 of 2010
=========================================================
NEW
INDIA INSURANCE CO LTD - Appellant(s)
Versus
HEIRS
OF DECEASED ANVARBHAI JIVANBHAI & 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
: 15/11/2010
ORDER
IN FIRST APPEAL NO. 1728 OF 2010
Admit.
(K.S.JHAVERI,
J.)
ORDER
IN CIVIL APPLICATION NO. 6779 OF 2010
Rule
returnable on 15.12.2010.
In
the meantime, there shall be stay against the execution of the
impugned award on condition that applicant-Insurance Company will
deposit the amount of award before the Tribunal before the returnable
date. The orders as to investment/disbursement shall be passed later
on.
(K.S.JHAVERI,
J.)
niru*
Top