Gujarat High Court High Court

United vs Altaf on 3 February, 2011

Gujarat High Court
United vs Altaf on 3 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1083/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 1083 of 2011
 

In


 

FIRST
APPEAL No. 42 of 2011
 

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


 

UNITED
INDIA INSURANCE COMPANY LTD - Petitioner(s)
 

Versus
 

ALTAF
KARIMBHAI KHALIFA @ ALI ASGAR KARIM KHALIFA & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
HASMUKH THAKKER for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 03/02/2011 

 

 
 
ORAL
ORDER

Notice
returnable on 1st March, 2011. Ad interim relief in terms
of para 7(A) is granted, order with respect to disbursement shall be
passed hereinafter.

(M.R.SHAH,J.)

kaushik

   

Top