Gujarat High Court High Court

New vs Rajliben on 11 May, 2011

Gujarat High Court
New vs Rajliben on 11 May, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1254/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1254 of 2011
 

With


 

CIVIL
APPLICATION No. 5088 of 2011
 

In
 


FIRST
APPEAL No. 1254 of 2011
 

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


 

NEW
INDIA ASSURANCE CO LTD - Appellant(s)
 

Versus
 

RAJLIBEN
BABALBHAI DHANUK & 2 - Defendant(s)
 

=========================================
 
Appearance : 
MR
SUNIL B PARIKH for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 11/05/2011 

 

ORAL
ORDER

ADMIT.

CIVIL
APPLICATION No. 5088/2011

RULE
returnable
on 28/06/2011. Ad-interim relief in terms of paragraph 6(i) is
granted on condition that that the applicant shall deposit the entire
amount as awarded by the learned tribunal together with interest and
cost with the tribunal on or before the returnable date. The order
with respect to disbursement and investment shall be passed
hereinafter.

(M.R.

SHAH, J.)

siji

   

Top