Gujarat High Court High Court

========================================= vs None on 7 September, 2010

Gujarat High Court
========================================= vs None on 7 September, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9922/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 9922 of 2010
 

In


 

FIRST
APPEAL No. 2495 of 2010
 

 
 
=========================================
 

NEW
INDIA ASSURANCE CO LTD 

 

Versus
 

SURESHBHAI
RADIYABHAI THAKRE & 3 

 

========================================= 
Appearance
: 
MR GC MAZMUDAR for Applicant
 

None
for Respondent(s) : 1 - 4, 4.2.1, 4.2.2, 4.2.3,4.2.4
 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 

 
 


 

Date
: 07/09/2010 

 

 
ORAL
ORDER

RULE returnable
on 6th October, 2010. In the
meantime, the operation of the impugned judgment and award is stayed
subject to the applicant – Insurance Company depositing the
awarded amount on or before 5th October, 2010.

[
D. A. MEHTA, J. ]

vijay

   

Top