Gujarat High Court
Oriental vs Rajeshwarikumari on 8 April, 2011
Gujarat High Court Case Information System
Print
CA/3414/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 3414 of 2011
In
FIRST APPEAL No. 962 of 2011
To
CIVIL
APPLICATION No. 3417 of 2011
In
FIRST APPEAL No. 965 of 2011
=========================================================
ORIENTAL
INSURANCE CO LTD - Petitioner(s)
Versus
RAJESHWARIKUMARI
JANAKSINH CHAUHAN & 3 - Respondent(s)
=========================================================
Appearance :
MR
KK NAIR for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 08/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule
returnable on 09.05.2011. By ad interim order, there shall
be stay against execution and implementation of the judgement and
award passed by the Tribunal on the condition that the applicant
deposits the entire awarded amount together with the cost and
interest with the Tribunal before the returnable date.
(JAYANT
PATEL, J.)
(H.B.
ANTANI, J.)
*bjoy
Top