Gujarat High Court
United vs Narmadaben on 1 April, 2010
Gujarat High Court Case Information System
Print
CA/3196/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 3196 of 2010
In
FIRST APPEAL No. 703 of 2010
To
CIVIL
APPLICATION - FOR STAY No. 3200 of 2010
In
FIRST APPEAL No. 707 of 2010
=========================================================
UNITED
INDIA INSURANCE COMPANYLTD THROUGH ITS AUTHORIZED - Petitioner(s)
Versus
NARMADABEN
MAGANBHAI VASAVA & 4 - Respondent(s)
=========================================================
Appearance
:
MR
MAULIK J SHELAT for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 01/04/2010
COMMON
ORAL ORDER
Rule.
Notice of Rule to be issued, for the present, qua the opponent-Abdul
Gaffar Umarali Makrani (owner of the vehicle) only. Returnable
on 03.05.2010.
Ad-interim
relief in terms of para-3(A) on condition that the applicants shall
deposit decreetal amount along with the interest and cost on or
before 30.04.2010.
(K.M.Thaker,J.)
rakesh/
Top