Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Reliance General Ins Co Ltd vs Pravinbhai Ramjibhai Katara
2021 Latest Caselaw 16189 Guj

Citation : 2021 Latest Caselaw 16189 Guj
Judgement Date : 13 October, 2021

Gujarat High Court
Reliance General Ins Co Ltd vs Pravinbhai Ramjibhai Katara on 13 October, 2021
Bench: A.G.Uraizee
     C/FA/3013/2021                               ORDER DATED: 13/10/2021




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                      R/FIRST APPEAL NO. 3013 of 2021

                                 With
              CIVIL APPLICATION (FOR STAY) NO. 1 of 2019
                   In R/FIRST APPEAL NO. 3013 of 2021
==========================================================
                      RELIANCE GENERAL INS CO LTD
                                 Versus
                      PRAVINBHAI RAMJIBHAI KATARA
==========================================================
Appearance:
MR MAULIK J SHELAT(2500) for the Appellant(s) No. 1
for the Defendant(s) No. 2
MR H M SHAH(3997) for the Defendant(s) No. 1
MR PARESH M DARJI(3700) for the Defendant(s) No. 3
==========================================================

 CORAM:HONOURABLE MR. JUSTICE A.G.URAIZEE

                              Date : 13/10/2021

                               ORAL ORDER

ORDER IN FIRST APPEAL

Heard learned advocate for the appellant.

ADMIT. Mr. H.M. Shah, learned advocate waives service of notice of admission on behalf of the respondent No.1 and Mr. Paresh M. Darji, learned advocate waives service of notice of admission on behalf of the respondent No.3.

ORDER IN CIVIL APPLICATION

Heard learned advocate for the applicant.

C/FA/3013/2021 ORDER DATED: 13/10/2021

Rule returnable on 9.12.2021. Mr. H.M. Shah, learned advocate waives service of notice of admission on behalf of the respondent No.1 and Mr. Paresh M. Darji, learned advocate waives service of notice of admission on behalf of the respondent No.3

The implementation, operation and execution of the impugned judgment and award is stayed on condition of depositing the entire amount of compensation with interest and cost in the Tribunal before the returnable date.

(A.G.URAIZEE, J) SURESH SOLANKI

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter