Gujarat High Court High Court

New vs Legal on 18 March, 2011

Gujarat High Court
New vs Legal on 18 March, 2011
Author: Jayant Patel,&Nbsp;Ms.Justice B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2500/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 2500 of 2011
 

In


 

FIRST
APPEAL No. 660 of 2011
 

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

 

NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
 

Versus
 

LEGAL
HEIRS OF DECEASED DEVSHIBHAI DESHBHAI RATHOD, KANCHAN- & 9 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HASMUKH THAKKER for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
10. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE B.M.TRIVEDI
		
	

 

 
 


 

Date
: 18/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Rule
returnable on 22nd
April 2011. By ad interim order, there shall be stay against
the execution and implementation of the award of the Tribunal on
condition that the applicant deposits the awarded amount to the
extent of liability of 10% together with the interest and cost with
the Tribunal before the returnable date.

(JAYANT
PATEL, J.)

(Ms.B.M.TRIVEDI,
J.)

jani

   

Top