Gujarat High Court Case Information System
Print
CA/10928/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR INTERIM RELIEF No. 10928 of 2005
To
CIVIL
APPLICATION - FOR INTERIM RELIEF No. 10935 of 2005
In
FIRST
APPEAL NO.3300 of 2005
To
FIRST
APPEAL NO.3307 of 2005
=================================================
CHOLAMANDALAM
MS GENERAL INSURANCE CO LTD
Versus
RAJUBHAI
JINABHAI BHALIYA & Anr
=================================================
Appearance
:
MS LILU K BHAYA for
Applicant
None for
Respondents
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
Date
: 25/10/2005
ORAL
ORDER
Learned
advocate for the applicant ? appellant submits that in each of the
application, an amount of Rs.12,500/- is deposited with this Court.
She also undertakes to deposit the remaining amount of the award in
Tribunal till returnable date.
RULE
returnable on 6th December, 2005. In the
meanwhile, ad-interim relief to the extent that the implementation
and execution of the judgment and award impugned in the First
Appeals are stayed till next date. The office is directed to
transmit the amount deposited by the appellant in each of the First
Appeal before this Court, to the Tribunal forthwith. D.S. Permitted.
[J.
R. VORA,J.]
vijay
Top