Citation : 2021 Latest Caselaw 15771 Guj
Judgement Date : 6 October, 2021
C/FA/1157/2021 IA ORDER DATED: 06/10/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL APPLICATION (FOR STAY) NO. 1 of 2020
In
R/FIRST APPEAL NO. 1157 of 2021
================================================================
HDFC ERGO GENERAL INSURANCE CO LTD Versus AJAY NAVINBHAI BAROT ================================================================ Appearance:
for the PETITIONER(s) No. MR RATHIN P RAVAL for the PETITIONER(s) No. NOTICE SERVED for the RESPONDENT(s) No. NOTICE UNSERVED for the RESPONDENT(s) No. ================================================================ CORAM:HONOURABLE MR. JUSTICE A.G.URAIZEE
Date : 06/10/2021 IA ORDER
Heard learned advocate for the Insurance Company and learned advocate for the claimant.
Learned advocate for the Insurance Company submits that awarded amount of compensation along with interest and costs is deposited in the Tribunal in compliance of the order of this Court. He, therefore, submits that the stay granted earlier may be confirmed till the final disposal of the appeal.
Accordingly, the Civil Application is allowed. The stay granted earlier of the impugned judgment and award is confirmed till the final disposal of the appeal. Rule is made absolute.
(A.G.URAIZEE, J)
Manoj
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!