Gujarat High Court
New vs Pradeep on 23 September, 2010
Gujarat High Court Case Information System
Print
CA/11298/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 11298 of 2010
In
FIRST
APPEAL No. 2341 of 2010
=========================================
NEW
INDIA ASSURANCE CO.LTD - Petitioner(s)
Versus
PRADEEP
MATRABHAI VANJA & 2 - Respondent(s)
=========================================
Appearance
:
MR
HASMUKH THAKKER for Petitioner(s) : 1,
None for Respondent(s) : 1
- 3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 23/09/2010
ORAL
ORDER
Shri
H.M.Thakkar, learned advocate for the applicant submits that the
applicant has deposited entire amount before the concerned Tribunal
as ordered.
In
view of this, let there be Rule returnable on 22.10.2010.
In the
meanwhile and till the returnable date ad interim stay in terms of
para 6(A) of the application is granted.
(S.R.Brahmbhatt,
J.)
sudhir
Top