Gujarat High Court
United vs Sursingbhai on 5 August, 2011
Gujarat High Court Case Information System Print FA/2000/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 2000 of 2011 With CIVIL APPLICATION No. 7964 of 2011 In FIRST APPEAL No. 2000 of 2011 ========================================================= UNITED INDIA INSURANCE CO LTD - Appellant(s) Versus SURSINGBHAI KANJIBHAI RATHWA & 2 - Defendant(s) ========================================================= Appearance : MR MAULIK J SHELAT for Appellant(s) : 1, None for Defendant(s) : 1 - 3. ========================================================= CORAM : HONOURABLE MR.JUSTICE RAJESH H.SHUKLA Date : 05/08/2011 ORAL ORDER
ADMIT.
Civil
Application No. 7964 of 2011
Rule
returnable on 6.9.2011. Ad-interim relief in terms of para 3(A) as
learned counsel Mr. Shelat has stated that the entire awarded amount
has been deposited before the Tribunal.
(Rajesh
H. Shukla, J.)
(hn)
Top