Gujarat High Court
Oriental vs Kavitaben on 29 April, 2011
Gujarat High Court Case Information System
Print
CA/4442/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 4442 of 2011
In
FIRST
APPEAL No. 1188 of 2011
=========================================================
ORIENTAL
INSURANCE CO LTD - Petitioner(s)
Versus
KAVITABEN
WD/O SOBHRAJMAL P GANGWANI & 7 - Respondent(s)
=========================================================
Appearance
:
MR
KK NAIR for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 29/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule, returnable
on 15.6.2011. By ad-interim relief, there shall be stay against the
operation, execution and implementation of the judgment and award
passed by the Tribunal on the condition that the applicant shall
deposit the entire award amount together with costs and interest
before the Tribunal before the returnable date.
(JAYANT
PATEL, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top