Gujarat High Court High Court

New vs Savesing on 3 October, 2011

Gujarat High Court
New vs Savesing on 3 October, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1369/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1369 of 2011
 

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

 

NEW
INDIA ASSURANCE CO LTD - Appellant(s)
 

Versus
 

SAVESING
NANKABHAI BHIL & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
LILU K BHAYA for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 03/10/2011 

 

 
 
ORAL
ORDER

Admit.

Civil
Application No.5099 of 2011

Rule.

Notice as to Interim relief returnable on 11.11.2011. Meanwhile,
ad-interim relief in terms of Para-5(A) till then subject to
depositing the entire awarded amount along with proportionate cost
and interest within a period of five weeks before the concerned Trial
Court.

(G.B.SHAH,J.)

Girish

   

Top