Gujarat High Court High Court

Oriental vs Natvarbhai on 6 May, 2011

Gujarat High Court
Oriental vs Natvarbhai on 6 May, 2011
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13417/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 13417 of 2008
 

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

 

ORIENTAL
INSURANCE COMPANY LTD - Petitioner(s)
 

Versus
 

NATVARBHAI
LALLUBHAI PATEL & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAJNI H MEHTA for
Petitioner(s) : 1, 
MR MTM HAKIM for Respondent(s) : 1 - 3. 
None
for Respondent(s) : 4 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 01/12/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Mr
R H Mehta, learned Advocate for the applicant made a statement at
the Bar that the appellant-Insurance Company will deposit the entire
awarded amount on or before 21.1.2009. In view of this statement,
the Execution proceedings are stayed.

[R.

P. DHOLAKIA, J.]

[M.D.

SHAH, J.]

msp

   

Top