Gujarat High Court High Court

Oriental vs Hiren on 19 November, 2010

Gujarat High Court
Oriental vs Hiren on 19 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/3255/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3255 of 2010
 

With


 

CIVIL
APPLICATION No. 12976 of 2010
 

In


 

FIRST
APPEAL No. 3255 of 2010
 

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


 

ORIENTAL
INSURANCE COMPANY LTD - Appellant(s)
 

Versus
 

HIREN
SURESHBHAI SONI(MINOR) THROUGH HIS FATHER SURESHBHAI & 1 -
Defendant(s)
 

=========================================================
 
Appearance : 
MR
RITURAJ M MEENA for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 19/11/2010 

 

ORAL
ORDER

Notice
returnable on 14.12.2010. D.S. permitted.

[K.

S. JHAVERI, J.]

ORDER
IN CIVIL APPLICATION

Rule
returnable on 14.12.2010.

Ad-interim
relief in terms of Para-4(A) on condition that the
applicant-Insurance Company deposits the decretal amount before the
Tribunal below before the returnable date.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top