Gujarat High Court Case Information System
Print
FA/1615/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1615 of 2011
With
CIVIL
APPLICATION No. 5788 of 2011
In
FIRST APPEAL No. 1615 of 2011
=========================================
UNITED
INDIA INSURANCE CO LTD - Appellant(s)
Versus
LALJIBHAI
BECHARBHAI THAKOR & 7 - Defendant(s)
=========================================
Appearance
:
MR GC
MAZMUDAR for
Appellant(s) : 1,MR HG MAZMUDAR for Appellant(s) : 1,
None for
Defendant(s) : 1,4 - 8.
MR HARSHIT S TOLIA for Defendant(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 17/06/2011
ORAL
ORDER
ADMIT.
CIVIL
APPLICATION NO.5788/2011
RULE
returnable on 23rd
August 2011. Shri Harshit
Tolia, learned advocate waives service of notice of Rule on behalf of
respondent Nos.2 and 3, who is on caveat.
Ad-interim
relief in terms of paragraph
7(A) on condition that the applicant shall deposit 50% of the amount
as awarded by the learned Tribunal with proportionate costs and
interest, with the Tribunal within a period of eight weeks from
today. It is reported that another insurance company has already
deposited 50% of the amount with proportionate costs and interest.
Order with respect to disbursement and investment shall be made
hereinafter.
(M.R.
Shah, J.)
*menon
Top