Gujarat High Court High Court

New vs Radheshyam on 15 March, 2010

Gujarat High Court
New vs Radheshyam on 15 March, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2324/2010	 2/ 2	ORDER 
 
 

	

 

 


 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CIVIL
APPLICATION - FOR STAY No. 2324 of 2010
 

In


 

FIRST
APPEAL No. 524 of 2010
 

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

 

NEW
INDIA ASSURANCE COMPANY LIMITED, BHARUCH - Petitioner(s)
 

Versus
 

RADHESHYAM
HARIRAM KOLI & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1, 
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 15/03/2010 

 

 
 
ORAL
ORDER

In
view of the order passed today in First Appeal, Rule. Mr.Hakim,
learned advocate waives service of notice of Rule on behalf of
respondents No.3 to 5. Qua respondents No.1 and 2 notice of rule
returnable on 26th April, 2010.

Mr.Nanavati,
learned advocate has submitted that the Insurance Company has
deposited the entire decretal amount i.e. sum of Rs.4,17,709/-. Thus,
ad-interim relief in terms of para 6(A) is granted. The ad-interim
relief shall remain in operation until the returnable date of the
notice and shall be subject to further orders that may be passed on
the returnable date. Until then the Tribunal shall not disburse the
amount. Further orders as regards investment/disbursement will be
passed on the returnable date.

(
K.M. THAKER, J. )

syed/

   

Top