Citation : 2021 Latest Caselaw 17208 Guj
Judgement Date : 15 November, 2021
C/FA/3293/2021 ORDER DATED: 15/11/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/FIRST APPEAL NO. 3293 of 2021
With
CIVIL APPLICATION (FOR STAY) NO. 1 of 2019
In R/FIRST APPEAL NO. 3293 of 2021
==========================================================
UNITED INDIA INSURANCE CO.LTD
Versus
PURIBEN DHANJIBHAI KUKADIA
==========================================================
Appearance:
MR PALAK H THAKKAR(3455) for the Appellant(s) No. 1
for the Defendant(s) No. 1,10,2,3,4,5,6,7,8
MR AJAY R MEHTA(453) for the Defendant(s) No. 9
==========================================================
CORAM:HONOURABLE THE CHIEF JUSTICE MR. JUSTICE
ARAVIND KUMAR
and
HONOURABLE MR. JUSTICE HEMANT M.
PRACHCHHAK
Date : 15/11/2021
ORAL ORDER
(PER : HONOURABLE THE CHIEF JUSTICE MR. JUSTICE ARAVIND KUMAR)
Heard. Admit.
Registry to secure the records and proceedings within four weeks from today. Judgment and award in question namely, MACP No.302 of 2006 dated 20.08.2018 passed by MACT(Aux.), Surat stands stayed in so far as the appellant is concerned subject to the appellant depositing entire compensation amount with interet calculated upto date within three weeks from today.
(ARAVIND KUMAR,CJ)
(HEMANT M. PRACHCHHAK,J) RADHAKRISHNAN K.V.
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!