Gujarat High Court Case Information System
Print
FA/3191/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3191 of 2010
With
CIVIL
APPLICATION No. 12643 of 2010
=========================================================
ORIENTAL
INSURANCE COMPANY LTD, REDG. OFFICEAT ORIENTAL - Appellant
Versus
PARMAR
BHARATBHAI HIRABHAI & 1 - Defendants
=========================================================
Appearance :
MS
KARUNA V RAHEVAR for
Appellant
None for Defendants : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 21/10/2010
ORAL
ORDER
Heard
learned counsel for the appellant. Learned counsel for the appellant
has relied upon the cross-examination of the witness for indicating
the clear breach of terms of the policy was established. The appeal
is admitted.
Order
in Civil Application :
Heard
learned advocate for the applicant. Rule returnable on 30.11.2010. In
the meantime and till the returnable date, there shall be an
ad-interim relief staying the operation, implementation and
execution of the impugned judgment and award on condition of
depositing the entire amount before the Tribunal in the name of the
Nazir. The concerned Tribunal is directed to deposit the same
initially for a period of three months with the Nationalized Bank.
The further order of disbursement and/or further deposit will be made
after the respondents are served. As this order is passed ex-parte,
it is needless to observe that the respondents will have right to
approach the Court even prior to the returnable date in this Civil
Application for modification/vacation of the interim relief with an
intimation to the other side.
(S.R.BRAHMBHATT,
J.)
pallav
Top