Gujarat High Court
New vs Vimuben on 18 January, 2011
Gujarat High Court Case Information System
Print
CA/16353/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 16353 of 2010
In
FIRST
APPEAL No. 4858 of 2010
======================================
NEW
INDIA ASSURANCE COMPANY LIMITED - Petitioner
Versus
VIMUBEN
HIMMATBHAI, WIDOW & 2 - Respondents
======================================
Appearance :
MR
SHALIN N MEHTA for the Petitioner.
None for Respondent(s) : 1,
1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6 -
3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 18/01/2011
ORAL
ORDER
RULE
returnable on 10/02/2011.
Ad-interim
relief in terms of para 4(A) on condition that the applicant shall
deposit the entire awarded amount before the Tribunal on or before
the next returnable date. Order of disbursement shall be passed in
further order.
[M.R.SHAH,J]
*dipti
Top