Gujarat High Court
New vs Kamleshkumar on 3 February, 2011
Gujarat High Court Case Information System
Print
CA/14277/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 14277 of 2010
In
FIRST
APPEAL No. 3786 of 2010
=========================================================
NEW
INDIA ASSURANCE COMPANY LIMITED, GODHRA - Applicant
Versus
KAMLESHKUMAR
AJITSINH RATHOD & 6 - Respondents
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Applicant.
None for Respondent(s) : 1 - 4.
MR GAJENDRA P BAGHEL
for Respondent(s) : 5 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 03/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule
returnable on 7.3.2011. Ad-interim
stay of operation, execution and implementation of the Award on
condition that the applicant-appellant deposits the awarded amount,
with costs and interest, with the Tribunal within four weeks from
today, till then.
[A.L.Dave,J.]
[V.M.Sahai,J.]
(patel)
Top