Gujarat High Court
Oriental vs Iqbalbhai on 23 November, 2010
Gujarat High Court Case Information System
Print
CA/5912/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 5912 of 2010
In
FIRST APPEAL No. 1494 of 2010
To
CIVIL
APPLICATION - FOR STAY No. 5913 of 2010
In
FIRST APPEAL No. 1495 of 2010
=========================================================
ORIENTAL
INSURANCE COMPANY LIMITED(SUBSIDIARY OF GENERAL INS - Petitioner(s)
Versus
IQBALBHAI
ISMAILBHAI SARVADI DECD. THROUGH RUKSANABEN IQBAL & 6 -
Respondent(s)
=========================================================
Appearance :
MS
KARUNA V RAHEVAR for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/11/2010
ORAL
ORDER
Though
served, none appears for the respondents.
Ad-interim
relief is granted on condition that the applicant Insurance Company
will deposit the decretal amount as per the directions of the
Tribunal. It is directed that the Fixed Deposit Receipt shall be
kept with the Nazir of the Tribunal. The disbursement and investment
including payment of interest will be as per the directions of the
Tribunal. Rule is made absolute accordingly with no order as to
costs.
(K.S.
Jhaveri, J.)
Caroline
Top