Gujarat High Court
Oriental vs Barot on 18 October, 2011
Gujarat High Court Case Information System
Print
FA/2217/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2217 of 2011
To
FIRST
APPEAL No. 2218 of 2011
With
CIVIL
APPLICATION No. 9265 of 2011
In
FIRST APPEAL No. 2217 of 2011
With
CIVIL
APPLICATION No. 9266 of 2011
In
FIRST APPEAL No. 2218 of 2011
=========================================================
ORIENTAL
INSURANCE COMPANY - Appellant(s)
Versus
BAROT
NARENDRAKUMAR KANUBHAI @ KANAIYALAL & 5 - Defendant(s)
=========================================================
Appearance
:
MR
DAKSHESH MEHTA for
Appellant(s) : 1,
None for Defendant(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 18/10/2011
ORAL
ORDER
ORDER
IN FIRST APPEAL NO.2217 OF 2011 AND NO.2218 OF 2011
Admitted.
ORDER
IN CIVIL APPLICATION NO.9265 OF 2011 AND NO.9266 OF 2011
Notice
as to interim relief returnable on 28.11.2011. Meanwhile, ad-interim
relief in terms of Para-4(A) in both the applications 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.]
..mitesh..
Top