Citation : 2021 Latest Caselaw 12982 Guj
Judgement Date : 31 August, 2021
C/FA/2129/2021 ORDER DATED: 31/08/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/FIRST APPEAL NO. 2129 of 2021
With
CIVIL APPLICATION (FOR STAY) NO. 1 of 2021
In R/FIRST APPEAL NO. 2129 of 2021
==========================================================
LAND ACQUISITION OFFICER
Versus
BORICHA VINODBHAI HIRABHAI
==========================================================
Appearance:
MS DIVYANGNA JALA AGP for the Appellant(s) No. 1,2,3
MR KARTIK V DHADHAL(6131) for the Defendant(s) No. 1,2
MR NITIN M AMIN(126) for the Defendant(s) No. 1,2
MR SANJAY M AMIN(130) for the Defendant(s) No. 1,2
==========================================================
CORAM:HONOURABLE MR. JUSTICE N.V.ANJARIA
Date : 31/08/2021
ORAL ORDER
ORDER IN FIRST APPEAL
Heard learned AGP Ms. Divyangna Jala for Appellant- State.
Appeal is admitted.
Learned advocate Mr. Nitin Amin waives service of admission of appeal on behalf of the respondents.
ORDER IN CIVIL APPLICATION Heard learned AGP for the applicant- State.
Rule returnable on 11.10.2021. Learned advocate Mr. Nitin Amin waves service of notice of rule on behalf of the respondents.
C/FA/2129/2021 ORDER DATED: 31/08/2021
There shall be stay of the impugned judgment and order of the Motor Accident Claims Tribunal on condition that the applicant-Insurance Company deposits before the concerned reference court, the entire awarded amount together with the costs and interest before the next date.
(N.V.ANJARIA, J) Radhika
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!