Gujarat High Court
United vs Patel on 11 March, 2010
Gujarat High Court Case Information System
Print
CA/882/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 882 of 2010
In
FIRST
APPEAL No. 147 of 2010
=========================================================
UNITED
INDIA INSURANCE CO.LTD - Petitioner(s)
Versus
PATEL
LADHUBHAI GOVABHAI L.R.OF DECD.NANUBHAI LADHUBHAI & 6 -
Respondent(s)
=========================================================
Appearance
:
MR
GC MAZMUDAR for
Petitioner(s) : 1,MR HG MAZMUDAR for Petitioner(s) : 1,
None for
Respondent(s) : 1 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 11/03/2010
ORAL
ORDER
Rule
returnable on 22.3.2010. Until then Ad-interim relief in terms of
Para 7 (A), on condition that the appellant shall deposit the entire
decreetal amount with interest and cost before the returnable date.
(K.M.THAKER,
J.)
Pankaj
Top