Gujarat High Court High Court

Oriental vs Heirs on 29 November, 2010

Gujarat High Court
Oriental vs Heirs on 29 November, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13565/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 13565 of 2010
 

In


 

FIRST
APPEAL No. 3386 of 2010
 

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

 

ORIENTAL
INSURANCE CO LTD - Petitioner(s)
 

Versus
 

HEIRS
OF VALLABHDAS HIRALAL PATEL @ FADAD, PUSHPABEN VALLABH & 3 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GC MAZMUDAR for
Petitioner(s) : 1,MR HG MAZMUDAR for Petitioner(s) : 1, 
None for
Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE VIJAY MANOHAR SAHAI
		
	

 

 
 


 

Date
: 29/11/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Heard
learned advocate for the applicants.

Rule
returnable on 29.12.2010. By way of ad-interim relief, stay of the
operation, implementation and execution of the Award in question till
then, on condition that the applicants shall deposit the awarded
amount with cost and interest with the Tribunal, on or before the
returnable date.

(A.L.Dave,
J.)

Sreeram. (V.M.Sahai,
J.)

   

Top