Gujarat High Court
New vs Nenba on 15 December, 2010
Gujarat High Court Case Information System
Print
FA/4607/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4607 of 2010
To
FIRST
APPEAL No. 4608 of 2010
With
CIVIL
APPLICATION No. 15839 of 2010
In
FIRST
APPEAL No. 4607 of 2010
To
CIVIL
APPLICATION No. 15840 of 2010
In
FIRST
APPEAL No. 4608 of 2010
=========================================================
NEW
INDIA ASSURANCE COMPANY LIMITED - Appellant(s)
Versus
NENBA
WD/O JAVANSINH PARMAR & 5 - Defendant(s)
=========================================================
Appearance
:
MR SHALIN N
MEHTA for
Appellant(s) : 1,
None for Defendant(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/12/2010
ORAL
ORDER
ADMIT.
[K.
S. JHAVERI, J.]
ORDER
IN CIVIL APPLICATION
Rule
returnable on 25.01.2011.
In
the meantime, ad-interim relief in terms of Para-4(A) of both the
applications on condition that the applicant-Insurance Company
deposits the decretal amount with the Tribunal concerned before the
returnable date.
[K.
S. JHAVERI, J.]
Pravin/*
Top