Gujarat High Court
Reliance vs Raiben on 23 April, 2010
Gujarat High Court Case Information System
Print
CA/3836/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 3836 of 2010
In
FIRST
APPEAL No. 893 of 2010
=========================================================
RELIANCE
GENERAL INSURANCE COMPANY LIMITED - Petitioner(s)
Versus
RAIBEN
WD/O SURESHBHAI SHANKERBHAI PARMAR - Respondent(s)
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1,
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7, 1.2.8,1.2.9
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 23/04/2010
ORAL
ORDER
Notice
returnable on 18th June
2010. Until then the ad-interim relief in terms of paragraph
6(A) on condition that the applicant shall deposit the entire awarded
amount along with interest and cost on or before 21st
May 2010 with the learned Tribunal.
(K.M.THAKER,J.)
Suresh*s
Top