Gujarat High Court
Oriental vs Kirtibhai on 26 November, 2010
Gujarat High Court Case Information System
Print
CA/11662/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11662 of 2010
In
FIRST
APPEAL No. 3009 of 2010
=========================================================
ORIENTAL
INSURANCE COMPANY LTD - Petitioner(s)
Versus
KIRTIBHAI
GOVINDLAL PANCHAL & 3 - Respondent(s)
=========================================================
Appearance
:
MR
RITURAJ M MEENA for
Petitioner(s) : 1,
MR MAKBUL I MANSURI for Respondent(s) : 1 -
2.
None for Respondent(s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 26/11/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule.
Learned advocate Mr.Mansuri waives service of notice of Rule for
respondents Nos.1 and 2 and learned advocate Mr.Sunil Parikh waives
service for respondent No.6.
Mr.Mansuri
for respondents Nos.1 and 2 states that the appellant has already
deposited the decretal amount with the Tribunal and the amount has
been disbursed as per the order of the Tribunal to the claimants. In
this set of circumstances, this application for stay does not survive
and it stands disposed of accordingly. Rule is discharged.
(A.L.Dave,
J.)
Sreeram. (V.M.Sahai,
J.)
Top