Gujarat High Court High Court

New vs Ramaji on 15 July, 2010

Gujarat High Court
New vs Ramaji on 15 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3556/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 3556 of 2010
 

In


 

FIRST
APPEAL No. 738 of 2010
 

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

 

NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
 

Versus
 

RAMAJI
CHHANAJI THAKORE & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHALIN N MEHTA for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1 - 3, 5, 
MRS
VASAVDATTA BHATT for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 15/07/2010 

 

 
 
ORAL
ORDER

RULE.

Mr.Akshay
Vakil, learned advocate waives service of process of rule on behalf
of respondents no.1 and 2 and Ms.Vasavdatta Bhatt waives for
respondent no.4. Ad interim relief granted earlier is ordered to
continue till final disposal of the First Appeal.

At
the request of learned advocate Mr.Akshay Vakil for respondents no.1
and 2 it is clarified that stay is qua the appellant-Insurance
Company and not qua other opponents, namely, Managing Director, GSRTC
and the owner and driver of the vehicle.

(RAVI
R. TRIPATHI, J.)

karim

   

Top