Gujarat High Court High Court

National vs Mehulbhai on 3 August, 2010

Gujarat High Court
National vs Mehulbhai on 3 August, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1900/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1900 of 2010
 

With


 

CIVIL
APPLICATION No. 7370 of 2010
 

In
FIRST APPEAL No. 1900 of 2010
 

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


 

NATIONAL
INSURANCE CO LTD - Appellant(s)
 

Versus
 

MEHULBHAI
PRAVINBHAI LODHIYA, DECEASED THROUGH LEGAL HEIRS & 4 -
Defendant(s)
 

=========================================================
Appearance : 
MR
MEHUL SHARAD SHAH for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 03/08/2010 

 

ORAL
ORDER

Order
in F.A. 1900 of 2010

1. It
is National Insurance Co.Ltd. who, is before this Court challenging
the order passed below Exh.6 in Motor Accident Claim Petition No. 78
of 2007 under Section 140 of the Motor Vehicles Act. If this First
Appeal is entertained, the entire object of Section 140 will stand
frustrated.

2. The
learned Advocate for the appellant insurance company submitted
that the insurance company has filed this appeal only to put on
record their protest against the order passed wherein the opponents
are jointly and severally held liable to pay amount of compensation
with interest payable on it. He submitted that the claimants in Claim
Case No. 78 of 2007 are the heirs of the driver of the Maruti Van
bearing registration No. GJ-25-A-618, which was involved in an
accident, as he is responsible for the accident he is not entitled to
recover any amount from the insurer of the motor vehicle, which he
was driving.

3. Be
that as it may, it is clarified that it will be open for the
insurance company to take all available contentions in the main claim
petition. With this observation, this First Appeal is dismissed.

Order
in C.A. 7370 of 2010

1. The
civil application is dismissed. The insurance company is directed to
deposit the remaining amount on or before 16th August
2010, failing which, a serious note of the same will be taken.

(RAVI
R. TRIPATHI, J.)

jani

   

Top