Gujarat High Court High Court

Oriental vs Mankuverba on 21 June, 2011

Gujarat High Court
Oriental vs Mankuverba on 21 June, 2011
Author: M.R. Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1298/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1298 of 2011
 

To


 

FIRST
APPEAL No. 1302 of 2011
 

With


 

CIVIL
APPLICATION No. 6411 of 2011
 

In
FIRST APPEAL No. 1298 of 2011
 

To


 

CIVIL
APPLICATION No. 6415 of 2011 

 

In
FIRST APPEAL No. 1302 of 2011
 

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

ORIENTAL
INSURANCE COMPANY LIMITED - Appellant(s)
 

Versus
 

MANKUVERBA
SAHDEVSINH SARVAIYA, WIDOW & 2 - Defendant(s)
 

========================================= 
Appearance
: 
MR SHALIN N
MEHTA for
Appellant(s) : 1, 
None for Defendant(s) : 1, 1.2.1, 1.2.2, 1.2.3,
1.2.4, 1.2.5,1.2.6 - 3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 21/06/2011 

 

COMMON
ORAL ORDER

ADMIT.

CIVIL
APPLICATION NOS.6411/2011 TO 6415/2011

RULE.

Ad-interim
relief in terms of paragraph 4(A) in each of the applications on
condition that the applicant shall deposit the entire amount as
awarded by the Tribunal together with cost and interest wit the
Tribunal within a period of six weeks from today. Order with respect
to disbursement and investment shall be passed hereinafter. Rule is
made returnable on 4th August
2011.

(M.R.

Shah, J.)

*menon

   

Top