Gujarat High Court
New vs Kalpanaben on 25 August, 2010
Gujarat High Court Case Information System
Print
CA/9703/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 9703 of 2010
With
CIVIL
APPLICATION No. 9704 of 2010
To
CIVIL
APPLICATION No. 9707 of 2010
=========================================================
NEW
INDIA ASSURANCE CO LTD, REGISTERED OFFICE AT 87, MG ROAD -
Petitioner(s)
Versus
KALPANABEN
WD/O ATULBHAI SHAH & 3 - Respondent(s)
=========================================================
Appearance
:
MR RAJNI H
MEHTA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 25/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule
returnable on 22.09.2010. By ad interim order, it is
directed that the execution and implementation of the award passed by
the Tribunal in the concerned claim petition which is impugned in the
respective First Appeal shall remain stayed on the condition that the
applicant deposits the entire awarded amount together with the costs
and interest before the returnable date.
(JAYANT
PATEL, J.)
(BANKIM
N. MEHTA, J.)
*bjoy
Top