Gujarat High Court High Court

New vs Jebarben on 18 April, 2011

Gujarat High Court
New vs Jebarben on 18 April, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1714/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 1714 of 2011
 

In


 

FIRST
APPEAL No. 378 of 2011
 

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


 

NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
 

Versus
 

JEBARBEN
BHIKHABHAI KARSHANBHAI & 6 - Respondent(s)
 

=========================================================
 
Appearance : 
MS
LILU K BHAYA for
Petitioner(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 1 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 18/04/2011 

 

 
ORAL
ORDER

Heard.

The interim relief granted vide order dated 11.03.2011 is directed
to continue till final disposal of the First Appeal. The balance
20% amount shall be permitted to be withdrawn by the original
claimants.

In
view of the above, the application stands disposed of. Rule is made
absolute with no order as to costs.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top