Gujarat High Court High Court

Oriental vs Chandubhai on 15 July, 2008

Gujarat High Court
Oriental vs Chandubhai on 15 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5497/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 5497 of 2008
 

In


 

FIRST
APPEAL No. 2294 of 2008
 

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

 

ORIENTAL
INSURANCE CO LTD - Petitioner(s)
 

Versus
 

CHANDUBHAI
JAGABHAI KOLI,HEIRSOF DECD.MANSANGBHAI J KOLI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
AVANI S MEHTA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 15/07/2008 

 

ORAL
ORDER

RULE
returnable on 5th August 2008. In the meantime,
ad-interim relief is granted in terms of para 4 (a) of the
application. It is also directed that the amount of penalty and
interest deposited by the insurance company will not be disbursed by
the authority.

(K.S.Jhaveri,
J.)

/malek

   

Top