Gujarat High Court
Oriental vs Heirs on 1 July, 2011
Gujarat High Court Case Information System
Print
CA/7034/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 7034 of 2011
In
FIRST
APPEAL No. 1968 of 2011
=========================================================
ORIENTAL
INSURANCE COMPANY LTD - Petitioner(s)
Versus
HEIRS
OF CHANDUBHAI MERUBHAI VALMIK, BALUBEN CHANDUBHAI & 5 -
Respondent(s)
=========================================================
Appearance
:
MR
RITURAJ M MEENA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 01/07/2011
ORAL
ORDER
Notice
to the Respondents returnable
on 22.7.2011.
Ad
interim relief in terms of paragraph 3(A) is granted on condition
that the entire amount shall be deposited, and except the amount of
Rs.1,50,000/-, the remaining amount may be permitted to be withdrawn,
i.e. the original award can be executed and implemented except the
amount of Rs.1,50,000/-.
(Rajesh
H. Shukla,J)
Jayanti*
Top