Gujarat High Court
New vs Kanubhai on 29 November, 2010
Gujarat High Court Case Information System
Print
FA/3737/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3737 of 2010
with
CIVIL
APPLICATION NO. 14197 OF 2010
=========================================================
NEW
INDIA ASSURANCE CO LTD - Appellant(s)
Versus
KANUBHAI
JESANGBHAI PARMAR & 2 - Defendant(s)
=========================================================
Appearance :
MS
LILU K BHAYA for
Appellant(s) : 1,
None for Defendant(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/11/2010
ORAL
ORDER
FIRST
APPEAL NO. 3737 OF 2010
Admit.
(K.S.Jhaveri,J.)
CIVIL
APPLICATION NO. 14197 OF 2010.
Rule
returnable on 28th December 2010. Ad interim relief is
granted against the impugned award on condition that the applicant
shall deposit the entire awarded amount within a period of 8 weeks
from today if not already deposited. Direct service is permitted. It
will be open to the applicant to serve the respondents through
registered post A.D also.
(K.S.Jhaveri,J.)
mary//
Top